IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 4159 of 2007()
1. RADHAMANIAMMA, W/O. GOPALAKRISHNAN,
... Petitioner
Vs
1. SREE GOKULAM CHIT AND FINANCE CO. LTD.,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.K.S.BABU
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :25/09/2009
O R D E R
P.S.GOPINATHAN, J.
= = = = = = = = = = = = =
Crl.R.P.No.4159 of 2007.
= = = = = = = = = = = = =
Dated this the 25th day of September, 2009.
O R D E R
Revision petitioner is the accused in ST.No.95/2006 on
the file of the Judicial Magistrate of First Class-II,
Thodupuzha. The first respondent herein prosecuted the
revision petitioner alleging offence under Section 138 of the
Negotiable Instruments Act. The learned Magistrate after
due trial found the revision petitioner guilty. Consequently
she was convicted and sentenced to simple imprisonment
for one month and directed to pay Rs.70,000/- as
compensation to the first respondent. Crl.Appeal
No.12/2007 preferred by the revision petitioner was
dismissed. Assailing the above conviction and sentence as
confirmed in appeal, this revision petition was filed.
2. Now the revision petitioner and the first
respondent have settled the matter out of court and filed a
Crl.R.P.No.4159 of 2007.
-: 2 :-
joint petition as Crl.M.A.No.9231/2009 seeking permission
to compound the offence.
3. Having heard either side, I find no reason to
reject the petition. Hence, the petition Crl.M.A. No.
9231/2009 is recorded and the revision petitioner is
acquitted under Section 147 of the Negotiable Instruments
Act read with Sec.320(8) of the Code of Criminal Procedure
and set at liberty.
Criminal Revision Petition is disposed of as above.
P.S.GOPINATHAN, JUDGE.
Kvs/-