High Court Kerala High Court

T.S.Krishnan Nair vs State Of Kerala on 5 January, 2009

Kerala High Court
T.S.Krishnan Nair vs State Of Kerala on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 46 of 2009()


1. T.S.KRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. P.T.DAS, PULICKAPARAMBIL, AMAYANNOOR PO.

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :SMT.LEENA KRISHNAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/01/2009

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

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

                        CRL.R.P.NO.46 OF 2009

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

               Dated this the 5th day of January, 2009


                                 O R D E R

Revision petitioner is the accused and second respondent the

complainant in S.T.950 of 2006 on the file of Judicial First Class

Magistrate-II (Mobile), Kottayam. 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, Kottayam in Crl. Appeal 858 of 2007.

Revision is filed challenging the conviction.

2. Crl.M.A.138 of 2009 is jointly filed by second respondent

along with revision petitioner seeking permission to compound the

offence stating that they have amicably settled the dispute out of

Court.

Crl.M.A. 138 of 2009 is allowed. Permission is granted to

compound the offence. Offence is compounded.

M. SASIDHARAN NAMBIAR, JUDGE

okb