High Court Kerala High Court

Pathros vs Babu And Another on 13 October, 2008

Kerala High Court
Pathros vs Babu And Another on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3357 of 2008()



1. PATHROS
                      ...  Petitioner

                        Vs

1. BABU AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/10/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                    CRL.R.P. NO. 3357 OF 2008
                                   AND
               CRL.M.APPL.NO.10252 OF 2008
                  ------------------------------------------
             Dated this the 13th day of October, 2008


                              O R D E R

Petitioner was convicted and sentenced for the offence

under section 138 of Negotiable Instruments Act in C.C.31of

2000 by Judicial First Class Magistrate-I, Punalur. First

respondent is the complainant. Conviction and sentence were

confirmed by Additional Sessions Judge, Kollam in Crl.Appeal 40

of 2003. Revision is filed under section 397 read with section

401 of Code of Criminal Procedure.

2. Along with revision, petitioner filed Crl.M.Appl.

10252 of 2008, a joint petition under section 147 of N.I.Act for

permission to compound the offence. The petition shows that

the subject matter of the dispute was settled by first respondent

and petitioner and first respondent received the entire amount

due to him. As the petition is signed by the first respondent and

his counsel, apart from petitioner and his counsel, the petition is

allowed. Permission is granted to compound the offence.

Offence is compounded.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-