Kerala High Court
P.V.Ramakrishnan vs P.P.Beerankutty on 7 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 550 of 2007()
1. P.V.RAMAKRISHNAN, S/O.KAMMARAN,
... Petitioner
Vs
1. P.P.BEERANKUTTY,
... Respondent
2. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.B.RADHAKRISHNA PILLAI
For Respondent :SRI.R.JYOTHIKRISHNAN
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :07/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 550 OF 2007
=================================
Dated this the 7th day of February 2007
O R D E R
The revision petitioner is the accused in C.C. No. 115/2000
in the court of Judicial First Class Magistrate, Kannur with respect
to the offence under section 138 of the Negotiable Instruments
Act. It is submitted that matter has been settled. He has filed
an application seeking to compound the matter signed by the
accused as well as the complainant and their respective counsel.
In the circumstances, the matter would stand compounded and
the accused acquitted.
K.R. UDAYABHANU, JUDGE.
RV