High Court Kerala High Court

O.Latheef vs C.Muhammedkutty on 12 June, 2009

Kerala High Court
O.Latheef vs C.Muhammedkutty on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1852 of 2009()



1. O.LATHEEF
                      ...  Petitioner

                        Vs

1. C.MUHAMMEDKUTTY
                       ...       Respondent

                For Petitioner  :SRI.P.K.MOHANAN(PALAKKAD)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/06/2009

 O R D E R
                          THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                            CRL. R.P. NO.1852 of 2009
                = = = = = = = = = = = = = = = = = = = = = = = = =
                    Dated this the 12th day of June,    2009

                                   O R D E R

————–

This revision is in challenge of judgment of learned

Additional Sessions Judge (Fast Track-III), Palakkad in in Crl. Appeal

No.399 of 2007 confirming conviction but modifying sentence for

offence punishable under Section 138 of the Negotiable Instruments

Act (for short, “the Act”).

2. Petitioner and respondent No.1 filed Crl.M.A No.5616 of

2009 reporting settlement and seeking permission to compound the

offence.

3. It is seen from application No.5616 of 2009 that parties

have settled the dispute out of court. There is no reason to think that

the composition is not voluntary. Offence under Section 138 of the Act

is made compoundable under Section 147 of the Act. Hence

permission is granted and Crl.M.A. No.5616 of 2009 is allowed. The

composition entered between petitioner and respondent No.1 is

accepted and that shall have the effect of acquittal of the petitioner

under Section 320(8) of Code of Criminal Procedure.

Criminal Revision Petition is disposed of as above.

THOMAS P.JOSEPH, JUDGE.

vsv

MFA

-: 2 :-