IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 17 of 2009()
1. P.C.GOPALAN, PUTHUPARAMBIL VEEDU,
... Petitioner
Vs
1. KUTTANADU FINANCE COMPANY (PVT) LTD.,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/01/2009
O R D E R
M. SASIDHARAN NAMBIAR, JUDGE
-------------------------------------------------
CRL.R.P.NO. 17 OF 2009
--------------------------------------------------
Dated this the 2nd day of January, 2009
O R D E R
Revision petitioner is the accused and first respondent the
complainant in C.C. 956 of 2002 on the file of Judicial First Class
Magistrate-II, Kottayam with Camp Sitting at Changanacherry.
Petitioner was convicted and sentenced for the offence under section
138 of Negotiable Instruments Act. Conviction was confirmed by
Sessions Court, Kottayam in Crl. Appeal 572 of 2004. Revision is
filed challenging the conviction and sentence.
2. Crl.M.A.63 of 2009 is jointly filed by first respondent and
revision petitioner under section 147 of Negotiable Instruments Act
seeking permission to compound the offence stating that they have
already settled the dispute.
Crl.M.A.63 of 2009 is allowed. Permission is granted to
compound the offence. Offence is compounded.
M. SASIDHARAN NAMBIAR, JUDGE
okb