IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3225 of 2008()
1. OUSEPH, S/O.VARGHESE, KOMARATH HOUSE,
... Petitioner
Vs
1. RAVEENDRAN, S/O.ACHUTHAN NAIR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.P.K.MOHANAN(PALAKKAD)
For Respondent :SRI.C.DILIP
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/09/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3225 OF 2008
&
CRL.M.P.NO.9681 OF 2008
------------------------------------------
Dated this the 18th day of September, 2008
O R D E R
Petitioner is the accused and first respondent the
complainant. Petitioner was convicted and sentenced for the
offence under Section 147 of Negotiable Instruments Act.
Revision is filed challenging the conviction and sentence. Along
with the revision, petitioner, the accused and first respondent,
the complainant jointly filed Crl.M.P. 9681 of 2008 under Section
147 of Negotiable Instruments Act stating that they have settled
the dispute and they may be permitted to compound the offence.
Petition is allowed and offence is compounded.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-