High Court Kerala High Court

T.Narayanan Kutty vs State Of Kerala on 8 January, 2009

Kerala High Court
T.Narayanan Kutty vs State Of Kerala on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 75 of 2009()


1. T.NARAYANAN KUTTY ,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. KAKKMANI NARAYANAN

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/01/2009

 O R D E R
                  M. SASIDHARAN NAMBIAR, J.

                -------------------------------------------------

                        CRL.R.P.NO. 75 OF 2009

                --------------------------------------------------

               Dated this the 8thday of January, 2009


                                 O R D E R

Revision petitioner is the accused and second respondent

the complainant in C.C.6 of 2003 on the file of Judicial First Class

Magistrate-III, Kannur. Revision petitioner was convicted and

sentenced for the offence under section 138 of Negotiable

Instruments Act. Conviction was confirmed and sentence was

modified by Sessions Judge, Thalassery in Crl. Appeal 545 of 2003.

Revision is filed challenging the conviction.

2. First respondent along with revision petitioner filed Crl.

M.A.223 of 2009 under section 147 of Negotiable Instruments Act

seeking permission to compound the offence stating that the dispute

was settled between the parties amicably.

Crl.M.A. 223 of 2009 is allowed. Permission is granted to

compound the offence. Offence is compounded.

M. SASIDHARAN NAMBIAR, JUDGE

okb