IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 633 of 2005(D)
1. SUKUMARAN, AGED 50,
... Petitioner
Vs
1. JOSEPH, AGED 47,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :SRI.A.BALAGOPALAN
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/11/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 633 OF 2005
............................................
DATED THIS THE 20th DAY OF NOVEMBER, 2008
ORDER
Revision petitioner is the accused and first respondent, the
complainant in C.C.87 of 2000 on the file of Judicial First Class
Magistrate, Adimali. Petitioner was convicted for the offence under
Section 138 of N.I.Act. Conviction was confirmed by Sessions Court,
Thodupuzha in Crl.A.259 of 2003. Revision petition is filed challenging
the conviction.
2. Crl.M.A.11360 of 2008 is filed by complainant under Section
147 of N.I.Act, seeking permission to compound the offence, stating
that the matter has been settled amicably and first respondent has
received the entire amount covered by the dishonoured cheque from
revision petitioner. The application is jointly filed by first respondent
and revision petitioner. Crl.M.A.11360 of 2008 is allowed.
Permission is granted to compound the offence. Offence is
compounded.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-