High Court Kerala High Court

Pankajam K.M vs Southern Marketing Associates on 18 October, 2010

Kerala High Court
Pankajam K.M vs Southern Marketing Associates on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2266 of 2004()


1. PANKAJAM K.M.,
                      ...  Petitioner

                        Vs



1. SOUTHERN MARKETING ASSOCIATES, THRISSUR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :18/10/2010

 O R D E R
                          P.Q.BARKATH ALI, J.
                      - - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.2266 OF 2004
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 18th day of October, 2010

                                    ORDER

Revision petitioner is the accused in C.C.No.118/2000 on the file

of Judicial First Class Magistrate I, Thrissur and appellant in

Crl.Appeal No.213/2000 of Sessions Court, Thrissur. He was

convicted under Section 138 of Negotiable Instruments Act and was

sentenced to undergo simple imprisonment for three months and to pay

a compensation of Rs. 75,000/- to the complainant, in default to

undergo simple imprisonment for three months by the Magistrate. On

appeal by the accused, the learned Sessions Judge confirmed his

conviction under Section 138 of Negotiable Instruments Act, but

modified the sentence to imprisonment till the rising of court and to

pay a compensation of Rs. 1,10,000/-, in default to undergo simple

imprisonment for three months. The accused has now come up in

revision challenging his conviction and sentence.

2. When the revision petition came up for hearing today,

learned counsel for the revision petitioner/accused and the counsel for

Crl.R.P.No.2266/2004 2

the revision first respondent/complainant submitted that the matter has

been settled. They have filed a compounding petition –

Crl.M.A.No.8227/2010 which is allowed by me. As the matter has

been settled, the conviction of the revision petitioner under Section

138 of Negotiable Instruments Act entered by the trial court which is

confirmed in appeal and the sentence imposed by the trial court which

is modified by the appellate court are set aside. Revision

petitioner/accused is acquitted under Section 320 Cr.P.C.

Revision petitioner/accused has deposited the entire cheque

amount i.e. Rs.73,687/- before the trial court as a condition precedent

for suspending the sentence imposed against him. The complainant is

entitled to withdraw the same. The bail bonds of the accused are

cancelled.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.2266/2004 3