High Court Kerala High Court

Rajkumar vs Asokan on 17 September, 2009

Kerala High Court
Rajkumar vs Asokan on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2883 of 2009()


1. RAJKUMAR, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. ASOKAN, AGED 45 YEARS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :17/09/2009

 O R D E R
                    P.S.GOPINATHAN, J
              ----------------------------------------
                 Crl.R.P.No.2883 of 2009
              ----------------------------------------
       Dated this the 17th day of September, 2009


                             ORDER

The Revision Petitioner was convicted by the Judicial

Magistrate of the First Class, Chittur in ST No.1156/2005 on

his file for offence under section 138 of the Negotiable

Instrument Act and sentenced to undergo simple imprison-

ment for three months and a fine of Rs.50,000/- (Rupees

Fifty Thousand only). First respondent is the complainant. In

appeal the conviction was confirmed. But the sentence was

reduced to a fine of Rs.60,000/- (Rupees Sixty Thousand

only). Feeling aggrieved this revision petition was filed.

2. Today when the Revision Petitioner came up for

hearing, it is submitted that the matter is settled out of

court. The revision petitioner and the first respondent jointly

filed Crl.M.A.No.8968/2009 under section 147 of

the Negotiable Instruments Acts seeking sanction to

Crl.R.P.No.2883 of 2009

2

compound the offence. Having heard either side and the

learned public prosecutor I find no reason to reject the same.

Hence the petition is recorded. The revision petitioner is

acquitted under section 147 of the Negotiable Instrument

Act r/w Section 320 (8) of Cr.PC and set at liberty.

P.S.GOPINATHAN, JUDGE

ssn