High Court Kerala High Court

Raju.J vs George on 17 November, 2008

Kerala High Court
Raju.J vs George on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3706 of 2008()



1. RAJU.J.
                      ...  Petitioner

                        Vs

1. GEORGE
                       ...       Respondent

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :SRI.DILIP MOHAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3706 OF 2008
                  ------------------------------------------
           Dated this the 17th day of November, 2008


                              O R D E R

Revision petitioner is the accused and first respondent

the complainant in C.C.84 of 2006 on the file of Judicial First

Class Magistrate-I, Pathanamthitta. Petitioner was convicted for

the offence under section 138 of Negotiable Instruments Act.

Conviction was confirmed by Sessions Judge, Pathanamthitta in

Crl.Appeal 441 of 2006. Revision is filed challenging the

conviction and sentence.

2. First respondent along with revision petitioner filed

Crl.M.Appl.11406 of 2008, an application under section 147 of

N.I. Act seeking permission to compound the offence stating that

they have amicably settled the dispute and first respondent has

received the entire amount due from the revision petitioner in

respect of the dishonoured cheque. Crl.M.Appl.11406 of 2008 is

allowed. Permission is granted to compound the offence.

Offence is compounded.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-