High Court Kerala High Court

Thomas Mathew vs State Of Kerala Represented By on 31 October, 2008

Kerala High Court
Thomas Mathew vs State Of Kerala Represented By on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3519 of 2008()


1. THOMAS MATHEW, PALACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. M/S.AUTO LEASE AND HIRE PURCHASE,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/10/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   CRL.R.P.NO. 3519 OF 2008
                     ............................................
       DATED THIS THE           31ST        DAY OF OCTOBER, 2008

                                    ORDER

Second respondent is the complainant and petitioner, the

accused in C.C.2869 of 2003 on the file of Judicial First Class

Magistrate, Muvattupuzha. Petitioner was convicted for the offence

under Section 138 of N.I.Act. The conviction was confirmed by

Sessions Court, Ernakulam in Crl.A.518 of 2007. Revision petition is

filed challenging the conviction.

2. Second respondent complainant, along with revision petitioner

filed Crl.M.A.10787 of 2008, an application under Section 147 of

Negotiable Instruments Act, seeking permission to compound the

offence, stating that they have settled the dispute and they may be

permitted to compound the offence. As the petition is filed by second

respondent along with revision petitioner, it is allowed. Permission

granted to compound the offence. Offence is compounded.

Revision petition is disposed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-