High Court Kerala High Court

P.M. Joseph Master vs State Of Kerala Rep. By Public on 17 November, 2008

Kerala High Court
P.M. Joseph Master vs State Of Kerala Rep. By Public on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 813 of 2002(A)


1. P.M. JOSEPH MASTER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY PUBLIC
                       ...       Respondent

2. K.C. NANU, S/O. KUMARAN,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.P.R.SREEJITH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/11/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                     CRL.R.P. NO. 813 OF 2002
                   ------------------------------------------
           Dated this the 17th day of November, 2008


                               O R D E R

Revision petitioner is the accused and second respondent

the complainant in C.C. 527 of 1997 on the file of Judicial First

Class Magistrate, Nadapuram. Petitioner was convicted for the

offence under section 138 of Negotiable Instruments Act.

Conviction was confirmed by Sessions Judge, Kozhikode in

Crl.Appeal 262 of 2000. Revision is filed challenging the

conviction and sentence.

2. Crl.M.Appl 11198 of 2008 was filed under section 147

of N.I. Act jointly by second respondent and revision petitioner

seeking permission to compound the offence stating that the

dispute was amicably settled. Hence Crl.M.Appl 11198 of 2008

is allowed. Permission is granted to compound the offence.

Offence is compounded.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-

M.SASIDHARAN NAMBIAR, J.

ORDER

CRL.R.P.No.813 OF 2002

17th November, 2008.