IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3712 of 2009()
1. OUSEPH, S/O. LUKOSE,
... Petitioner
Vs
1. L.R.RADHAKRISHNAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.RAMANATHAN
For Respondent :SRI.THOMAS JOSEPH
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :01/12/2009
O R D E R
P.S.GOPINATHAN, J.
-----------------------------------
Crl.R.P.No.3712 of 2009
----------------------------------
Dated this the 1st day of December, 2009
ORDER
The revision petitioner was convicted by the Judicial Magistrate
of the First Class-I, Cherthala in C.C.No.666 of 2000 for offence under
Section 138 of the Negotiable Instruments Act and sentenced to
simple imprisonment for one month with order to pay Rs.40,000/- as
compensation to the first respondent. In Criminal Appeal No.346 of
2003 the conviction and sentence were confirmed. Now this revision
petition.
2. The revision petitioner along with the first respondent
settled the matter out of court and filed Crl.M.Appl.No.11752 of 2009
seeking an order to record compounding. Having heard either side, I
find no reason to reject the petition. Hence the petition
Crl.M.Appl.No.11752 of 2009 is recorded and the revision petitioner
would stand acquitted under Section 147 of the Negotiable
Instruments Act read with Section 320(8) of the Code of Criminal
Procedure and is set at liberty.
Revision petition is disposed as above.
P.S.GOPINATHAN, JUDGE
skj.