High Court Kerala High Court

Sathian P.K vs State Of Kerala on 3 February, 2009

Kerala High Court
Sathian P.K vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 413 of 2009()



1. SATHIAN P.K.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.LOWEL CHERIAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/02/2009

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          Crl.R.P. NO. 413    OF 2009
          ===========================

    Dated this the 3rd day of February,2009

                     ORDER

Revision petitioner is the accused and

second respondent the complainant in

C.C.552/1997 on the file of Judicial First

Class Magistrate Court, Chavakad. Revision

petitioner was convicted and sentenced for the

offence under section 138 of Negotiable

Instruments Act. Conviction was confirmed and

sentence modified by the Sessions Judge,

Thrissur in Crl.A.178/1999. Revision is filed

challenging the conviction and sentence.

2. Second respondent along with the

revision petitioner filed Crl.M.Appl.1242/2009

an application under section 147 of Negotiable

Instruments Act seeking permission to compound

the offence stating that they have amicably

settled the dispute and revision petitioner

CRRP 413/2009 2

satisfied the entire claim of second respondent.

Crl.M.Appl.1242/09 is allowed. Permission is

granted to compound the offence. If revision

petitioner is undergoing sentence in this case, he

is to be released forthwith, if he is not wanted in

any other case.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006