High Court Kerala High Court

Thomas Mathew vs State Of Kerala on 23 June, 2009

Kerala High Court
Thomas Mathew vs State Of Kerala on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1984 of 2009()


1. THOMAS MATHEW, NADUMURIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. JACOB ROBIN, KUNNEL HOUSE,

                For Petitioner  :SRI.ABRAHAM GEORGE JACOB

                For Respondent  :SRI.JAWAHAR JOSE

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/06/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.1984 of 2009
               = = = = = = = = = = = = = = = = = = = = = = = = =
                    Dated this the 23rd day of June,   2009

                                  O R D E R

————–

This revision is in challenge of judgment of learned

Additional District & Sessions Judge (Adhoc-I), Kottayam in Crl. Appeal

No.638 of 2007 confirming conviction and sentence for offence

punishable under Section 138 of the Negotiable Instruments Act (for

short, “the Act”).

2. Petitioner and respondent No.2 filed Crl.M.A No.6000 of

2009 reporting settlement and seeking permission to compound the

offence.

3. It is seen from application No.6000 of 2009 that parties

have settled the dispute out of court. There is no reason to think that

the composition is not voluntary. Offence under Section 138 of the Act

is made compoundable under Section 147 of the Act. Hence

permission is granted and Crl.M.A. No.6000 of 2009 is allowed. The

composition entered between petitioner and respondent No.2 is

accepted and that shall have the effect of acquittal of the petitioner

under Section 320(8) of Code of Criminal Procedure.

Criminal Revision Petition is disposed of as above.

THOMAS P.JOSEPH, JUDGE.

vsv

MFA

-: 2 :-