IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3799 of 2008()
1. TOMY,AGED 44 YEARS, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. MR. RAVINDRAN, S/O. KRISHNAKUTTY,
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent :SRI.NIREESH MATHEW
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/01/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3799 OF 2008
===========================
Dated this the 2nd day of January,2009
ORDER
Revision petitioner was concurrently convicted
for the offence under section 418 of IPC. Second
respondent is the complainant and the person who
was cheated by the revision petitioner. Second
respondent along with the revision petitioner filed
Crl.M.Appl.12665/2008 seeking leave of the court to
compound the offence under section 320 (2) of the
Code of Criminal Procedure. An offence under
section 418 is compoundable with the leave of the
court as provided under sub section (2) of Section
320 of the Code of Criminal Procedure. The offence
is compoundable by the person cheated. Second
respondent the person cheated filed the application
Crl.M.Appl.12665/2008 along with the revision
petitioner seeking permission to compound the
offence stating that they have fully and finally
settled the dispute. Hence Crl.M.Appl.12665/2008
CRRP 3799/2008 2
is allowed. Leave is granted to compound the
offence. Offence is compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006