IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2650 of 2009()
1. SAJIKUMAR
... Petitioner
Vs
1. K.P.GEORGEKUTTY
... Respondent
For Petitioner :DR.V.N.SANKARJEE
For Respondent :SRI.SABU GEORGE
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :17/08/2009
O R D E R
THOMAS P.JOSEPH, J.
= = = = = = = = = = = = = = = = = = = = = = = =
CRL. R.P. NO.2650 of 2009
= = = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 17th day of August, 2009
O R D E R
————–
This revision is in challenge of judgment of learned
Additional Sessions Judge, Alappuzha in Crl. Appeal No.509 of 2007
confirming conviction and sentence of petitioner for offence
punishable under Section 138 of the Negotiable Instruments Act (for
short, “the Act”).
2. Petitioner and respondent No.1 filed Crl.M.A No.8114 of
2009 reporting settlement and seeking permission to compound the
offence.
3. It is seen from application No.8114 of 2009 that parties
have settled the dispute out of court. There is no reason to think that
the composition is not voluntary. Offence under Section 138 of the Act
is made compoundable under Section 147 of the Act. Hence
permission is granted and Crl.M.A. No.8114 of 2009 is allowed. The
composition entered between petitioner and respondent No.1 is
accepted and that shall have the effect of acquittal of the petitioner
under Section 320(8) of Code of Criminal Procedure.
It is submitted by counsel for petitioner that petitioner is now
undergoing imprisonment in the Sub Jail, Alappuzha. It is directed
CRL. R.P. No.2450 of 2009
-: 2 :-
that petitioner shall be released from jail forthwith. if not required to
be detained otherwise.
Criminal Revision Petition is disposed of as above.
THOMAS P.JOSEPH, JUDGE.
vsv
THOMAS P.JOSEPH, J.
===================
CRL. R.P. NO. OF 2000
===================
O R D E R
JUNE, 2009