IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3576 of 2008()
1. N.UNNIKRISHNAN NAIR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. C. MOHANAN
For Petitioner :SRI.S.M.PREM
For Respondent :SRI.S.SURESH BABU
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :06/11/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3576 OF 2008
------------------------------------------
Dated this the 6th day of November, 2008
O R D E R
Petitioner is the accused and second respondent the
complainant in S.T. 258 of 2002 on the file of Judicial First Class
Magistrate-II, Thiruvananthapuram. Petitioner was convicted
for the offence under section 138 of Negotiable Instruments Act.
Conviction was confirmed by Additional Sessions Court,
Thiruvananthapuram in Crl. Appeal 297 of 2006. Revision is
filed challenging the conviction and sentence.
2. Crl.M.Appl. 11029 of 2008 is filed by second
respondent along with revision petitioner under section 147 of
N.I. Act seeking permission to compound the offence stating that
they have settled the dispute and first respondent had already
received the amount covered by the dishonoured cheque. As the
petition is filed by second respondent along with revision
petitioner, Crl.M.Appl. 11029 of 2008 is allowed. Permission is
granted to compound the offence. Offence is compounded. If
the petitioner is in custody in this case and is not wanted in any
other case, he shall be released forthwith.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-