High Court Kerala High Court

Suresh vs Abraham on 29 August, 2006

Kerala High Court
Suresh vs Abraham on 29 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2971 of 2006()



1. SURESH
                      ...  Petitioner

                        Vs

1. ABRAHAM
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.SAIJO HASSAN

The Hon'ble MR. Justice R.BASANT

 Dated :29/08/2006

 O R D E R
                                  R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No.  2971  of   2006
                          -  - - - -  - - - - - - - - - - - - - - -
                 Dated this the  29th day of   August, 2006


                                      O R D E R

This revision petition is directed against the concurrent

verdict of guilty, conviction and sentence in a prosecution under

Section 138 of the N.I. Act.

2. When this revision petition came up for hearing, it is

submitted at the Bar by counsel for the rival contestants that the

matter has been settled and the offence has been compounded by the

complainant. A joint compromise petition duly signed by the rival

contestants and counter signed by their respective counsel is also

filed. The learned counsel for the respondent/complainant vouches

that the signature appearing in the application for composition is that

of the complainant.

3. The offence under Section 138 of the N.I. Act is now

compoundable after the amendment to the N.I. Act. I am satisfied,

from the submissions made at the Bar and the joint statement filed by

Crl.R.P.No. 2971 of 2006 2

them, that the parties have settled their dispute amicably. I find no reason

not to accept the composition.

4. In the result:

(a) Crl.M.A.No. 8532 of 2006 is allowed and the composition is

accepted.

(b) The acceptance of the composition shall have the effect of

acquittal of the accused of the offence punishable under Section 138 of the

N.I. Act as stipulated under Section 320(8) Cr.P.C.

) Consequently, this revision petition is allowed. The impugned

judgments are set aside. The bail bond executed by the accused shall stand

discharged and he is set at liberty.

(R. BASANT)
Judge

tm