High Court Kerala High Court

Vijayakumaran vs State Of Kerala on 4 November, 2009

Kerala High Court
Vijayakumaran vs State Of Kerala on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 154 of 2003()


1. VIJAYAKUMARAN S/O. RAMAKRISHNAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.H.BADARUDDIN

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :04/11/2009

 O R D E R
                   P.S. GOPINATHAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                    Crl.R.P.No. 154 of 2003
               - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 4th day of November, 2009

                              O R D E R

1. Revision petitioner was convicted by the Judicial

First Class Magistrate, Chittur in S.T. No.5976/1998 for

offence under Section 138 of the Negotiable Instruments

Act and sentenced to undergo simple imprisonment for six

months and to pay a fine of Rs.2,000/-. Aggrieved by the

above conviction and sentence, Criminal Appeal

No.178/1999 was filed before the Sessions Judge, Palakkad.

The appeal was allowed in part. Conviction was confirmed.

The substantive sentence was reduced to simple

imprisonment for three months.

2. Assailing the legality, correctness and propriety

of the above conviction and sentence as reduced in appeal,

this revision petition was filed.

3. The revision petitioner along with the 1st

respondent settled the matter out of court and jointly filed a

petition as Crl.M.Appl.No.10396/2009 seeking permission

Crl.R.P.No. 154 of 2003
2

for compounding the offence. Having heard either side, I

find no reason to reject the petition. In the above

circumstances, the petition Crl.M.Appl. No.10396/2009 is

recorded and the revision petitioner is acquitted under

Section 147 of the Negotiable Instruments Act and r/w

Section 320 (8) of the Code of Criminal Procedure and is set

at liberty. The amount, if any, deposited by the revision

petitioner before the trial court shall be refunded to him.

P.S. GOPINATHAN,
JUDGE

shg/