IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3308 of 2008()
1. S.MOHANAN, S/O.SADASIVA PANICKER,
... Petitioner
Vs
1. G.PADMAKUMAR, KAVINPURATHU VEEDU,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/09/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3308 OF 2008
AND
Crl.M.P.10038 OF 2008
------------------------------------------
Dated this the 29th day of September, 2008
O R D E R
Petitioner is the accused and first respondent the
complainant in C.C.170 of 2004 on the file of Judicial First Class
Magistrate -V, Thiruvananthapuram. Petitioner was convicted
and sentenced for the offence under Section 138 of Negotiable
Instruments Act and conviction was confirmed in Criminal
Appeal 731 of 2006. revision is filed challenging the conviction
and sentence. Petitioner and first respondent jointly filed a
petition, Crl.M.P.10038 of 2008 under section 147 of Negotiable
Instruments Act stating that the matter is settled between them
and seeking permission to compound the offence. As the
petition is signed by the complainant/first respondent and his
counsel and also by the accused and his counsel, it is allowed.
Permission is granted to compound the offence. Offence is
compounded. If the petitioner is in custody and is not wanted in
any other case he shall be released forthwith.
CRRP3308/08 2
2. Learned counsel appearing for petitioner submitted
that the accused is detained in Central Prison. Registrar to
communicate the order to Central Prison forthwith.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-