IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 597 of 2004(D)
1. SIMON KPUTHUSSERY S/O. KURIAKOSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. MR.M.G.PETER S/O. GEORGE, MALIAKKAL
For Petitioner :SRI.K.K.VIJAYAKUMAR
For Respondent :SRI.T.RAJASEKHARAN NAIR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/08/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------
Crl.Revision Petition No.597 of 2004
----------------------------------------------------
Dated this the 18th day of August, 2008
O R D E R
This revision arises from a complaint by alleging the
commission of offence punishable under Section 138 of N.I. Act. A joint
statement has been filed by the parties on both sides, counter signed by the
respective counsel stating that the matter has been amicably settled out of
the court and that the complainant has received the amount covered by the
cheque from the revision petitioner/accused and that the offence has been
accordingly compounded U/s.147 of the N.I.Act. Recording such
compounding of offence, the conviction and sentence imposed on the
revision petitioner/accused are vacated and the revision petition is closed.
The bail bonds shall stand cancelled.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/19/8
// True copy //
P.A. to Judge.