High Court Kerala High Court

Vijayan Unnithan vs P.E.Gopinathan And Another on 19 December, 2008

Kerala High Court
Vijayan Unnithan vs P.E.Gopinathan And Another on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4129 of 2008()



1. VIJAYAN UNNITHAN
                      ...  Petitioner

                        Vs

1. P.E.GOPINATHAN AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/12/2008

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.
                        ...........................................
                      CRL.R.P.NO. 4129 OF 2008
                       ............................................
       DATED THIS THE 19th DAY OF DECEMBER, 2008

                                       ORDER

Revision Petitioner is the accused and first respondent, the

complainant in C.C.281 of 2006 on the file of Judicial First Class

Magistrate, Kayamkulam. Revision petitioner was convicted for the

offence under Section 138 of N.I.Act. Conviction was confirmed by

Additional Sessions Judge, Mavelikkara in Crl.A.395 of 2006.

Revision petition is filed challenging the conviction and sentence.

2. Revision petitioner and first respondent jointly filed

Crl.M.A. 12629 of 2008, an application under Section 147 of N.I.Act,

seeking permission to compound the offence, stating that they have

amicably settled the dispute. Crl.M.A. 12629 of 2008 is allowed.

Permission is granted to compound the offence. Offence is

compounded.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-