IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3383 of 2009()
1. RAHIM AHAMMED, S/O.AHAMMED KUNJU,
... Petitioner
Vs
1. A.ANZAR, S/O.ASANARU PILLAI,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.D.KISHORE
For Respondent :SRI.C.K.RAFEEK
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :02/11/2009
O R D E R
P.S.GOPINATHAN, J.
= = = = = = = = = = = = =
Crl.R.P.No.3383 of 2009.
= = = = = = = = = = = = =
Dated this the 2nd day of November, 2009.
O R D E R
The revision petitioner is the accused in
ST.No.1583/2003 on the file of the Judicial Magistrate of the
First Class-III, Thiruvananthapuram. The first respondent
prosecuted the revision petitioner alleging offence under
Section 138 of the Negotiable Instruments Act. The learned
Magistrate, after due trial, arrived a conclusion of guilt.
Consequently, the revision petitioner was convicted and
sentenced to simple imprisonment for one year and directed
to pay Rs.60,000/- as compensation to the first respondent
under Sec.357(3) of the Criminal Procedure Code. In
Criminal Appeal No.841/2006 the Addl.Sessions Judge, Fast
Track-I, Thiruvananthapuram confirmed the conviction. The
substantive sentence was reduced to simple imprisonment
for three months. Assailing the legality, correctness and
propriety of the above conviction and sentence as reduced
Crl.R.P.No.3383 of 2009.
-: 2 :-
in appeal, this revision petition was filed.
2. The revision petitioner and the first respondent
now settled the matter out of court and filed
Crl.M.A.No.10619/2009 seeking order to compound the
offence. Having heard either side, I find no reason to reject
the petition. Hence Crl.M.A.No.10619/2009 is recorded and
the revision petitioner is acquitted under Sec.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 as above.
P.S.GOPINATHAN, JUDGE.
Kvs/-