High Court Kerala High Court

T.D. Devassia vs Mathew P.J. on 20 November, 2008

Kerala High Court
T.D. Devassia vs Mathew P.J. on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3755 of 2008()


1. T.D. DEVASSIA, TELEPHONE MECHANIC,
                      ...  Petitioner

                        Vs



1. MATHEW P.J., PLAMPARAMBIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA -REPRESENTED BY

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :PUBLIC PROSECUTOR

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. 3755 OF 2008
                      ............................................
      DATED THIS THE            20th       DAY OF NOVEMBER, 2008

                                     ORDER

Revision petitioner is the accused and first respondent, the

complainant in S.T.1388 of 2004 on the file of Judicial First Class

Magistrate-II, Changanacherry. Petitioner was convicted for the

offence under Section 138 of N.I.Act. Conviction was confirmed by

Sessions Court, Kottayam in Crl.A.771 of 2007. Revision petition is

filed challenging the conviction and sentence.

2. First respondent, along with revision petitioner filed

Crl.M.A.11505 of 2008, an application under Section 147 of N.I.Act,

seeking permission to compound the offence, stating that they have

amicably settled the dispute. As the revision petitioner is undergoing

the sentence, on his behalf, his wife has signed the petition along with

the counsel. As first respondent has sought permission, Crl.M.A.11505

of 2008 is allowed. Permission is granted to compound the offence.

Offence is compounded. If petitioner is undergoing sentence in this

case and is not wanted in any other case, he shall be released

forthwith.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-