High Court Kerala High Court

V.M.Thomas Alias Raju vs Shri A.V.Baby on 4 November, 2009

Kerala High Court
V.M.Thomas Alias Raju vs Shri A.V.Baby on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2653 of 2003(C)


1. V.M.THOMAS ALIAS RAJU, S/O. MATHAI,
                      ...  Petitioner

                        Vs



1. SHRI A.V.BABY, S/O. VARGHESE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  :SRI.M.M.MATHEW

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :04/11/2009

 O R D E R
                      P.Q.BARKATH ALI, J.
              =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                    Crl.R.P. No. 2653 of 2003
              =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
              Dated this the 4th day of November, 2009

                             O R D E R

Revision petitioner is the accused in C.C. No.121 of

1998 on the file of the Judicial Magistrate of the First Class-I,

Aluva and the appellant in Crl.A. No.752 of 2001 on the file of the

Addl. Sessions Court, N. Paravur. He was convicted for the

offence punishable under sec.138 of the Negotiable Instruments

Act and sentenced to undergo simple imprisonment for six

months and to pay a fine of Rs.5,000/-, in default to undergo

simple imprisonment for 30 days and to pay a sum of

Rs.40,000/- as compensation to the complainant by the trial

court. On appeal by the accused, the lower appellate court

confirmed his conviction and modified the sentence to undergo

simple imprisonment for six months and to pay a compensation

of Rs.40,000/- to the complainant. The accused has come up in

revision challenging his conviction and sentence.

2. Now the revision petitioner/accused and the 1st

respondent/complainant filed a joint petition Crl.M.A.No.10769 of

Crl.R.P. 2653/03 2

2009 seeking permission to compound the offence. This

application is allowed and the offence is compounded.

3. In the result, as the offence is compounded, the revision

petition is allowed. The conviction and sentence of the revision

petitioner by the trial, court which was confirmed in appeal by the

lower appellate court are set aside and the revision

petitioner/accused is acquitted under section 320 Cr.P.C.. His

bail bonds are cancelled.





                                   P.Q. BARKATH ALI, JUDGE


mn

Crl.R.P. 2653/03    3




                      P.Q.BARKATH ALI, JUDGE.

mn.