High Court Kerala High Court

Riyasudheen vs P.K.Xavier on 14 December, 2009

Kerala High Court
Riyasudheen vs P.K.Xavier on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 157 of 2001()



1. RIYASUDHEEN
                      ...  Petitioner

                        Vs

1. P.K.XAVIER
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH SEBASTIAN PURAYIDAM

                For Respondent  :SRI.P.SAMSUDIN

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :14/12/2009

 O R D E R
                           P.Q. BARKATH ALI, J.
                        --------------------------------------
                           CRL.R.P. 157 of 2001
                         --------------------------------------
                       Dated: DECEMBER 14, 2009

                                 ORDER

The accused in S.T.No.2268/1998 of Judicial First Class

Magistrate Court, Nilambur, who is the appellant in Crl.A.No.220/2000

of Sessions Court, Manjeri, is the revision petitioner. He was

convicted for the offence punishable under sec.138 of the Negotiable

Instruments Act and is sentenced to undergo simple imprisonment for

three months and also to pay a fine of Rs.5000/-, in default to undergo

simple imprisonment for one month by the trial court. The fine

amount, if realised, was ordered to be given to the complainant as

compensation, which is confirmed in appeal.

2. When the revision petition came up for hearing today, both the

parties filed a joint petition, Crl.M.Appln. No.12282/2009, seeking

permission to compound the offence, which was allowed by me and

the offence is compounded.

As the offence is compounded, the revision petition is allowed.

The conviction and sentence of the revision petitioner rendered by the

trial court which is confirmed in appeal are set aside. He is acquitted

under sec.320 of Cr.P.C. His bail bonds are cancelled.

CRL.M.P.657 of 2001

Dismissed.

P.Q. BARKATH ALI, JUDGE

mt/-