IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 168 of 2007()
1. VARGHESE CHACKO @ RAJU
... Petitioner
Vs
1. VARGHESE MATHEW AND ANOTHER
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/01/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.R.P.No. 168 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of January, 2007
O R D E R
This revision petition is directed against the concurrent verdict
of guilty, conviction and sentence in a prosecution under Section 138
of the N.I. Act.
2. When this revision petition came up for hearing, the
learned counsel for the respondent/complainant asserts before this
Court and has filed a statement to the effect that the complainant has
compounded the offence and this revision petition can be disposed of
on the basis of the composition. The petitioner is said to be in prison.
I am, in these circumstances, satisfied that such statement can be
accepted without insisting as usual on a signed statement of the
complainant.
3. The offence under Section 138 of the N.I. Act is now
compoundable after the amendment to the N.I. Act. I am satisfied,
from the submissions made at the Bar and the statement filed by the
counsel for the complainant, that the parties have settled their
disputes amicably. I find no reason not to accept the composition.
Crl.R.P.No. 168 of 2007 2
4. In the result:
(a) The statement filed by the counsel for the complainant that the
the complainant has compounded the offence is accepted.
(b) The acceptance of the composition shall have the effect of
acquittal of the accused of the offence punishable under Section 138 of the
N.I. Act as stipulated under Section 320(8) Cr.P.C.
) Consequently, this revision petition is allowed. The impugned
judgments are set aside. The petitioner is said to be in custody undergoing
the impugned sentence. He shall forthwith be released from custody, if his
detention is not required in connection with any other case.
5. Hand over a copy of this order to the learned counsel for the
petitioner.
(R. BASANT)
Judge
tm