High Court Kerala High Court

Yahia Aged 55 Years vs K.J.Babychan @ Francis on 4 December, 2008

Kerala High Court
Yahia Aged 55 Years vs K.J.Babychan @ Francis on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3042 of 2007()


1. YAHIA AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. K.J.BABYCHAN @ FRANCIS,
                       ...       Respondent

2. THE STATE OF KERALA

                For Petitioner  :SRI.E.RAFEEK

                For Respondent  :SMT.HUMERA MOHAMED ALI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3042     OF 2007
            ===========================

      Dated this the 4th day of December,2008

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in C.C.1238/2005 on the

file of Judicial First Class Magistrate-I,

Alappuzha. He was convicted for the offence under

section 138 of Negotiable Instruments Act.

Conviction was confirmed by Sessions Judge,

Alappuzha in Crl.A.113/2007. Revision is filed

challenging the conviction and sentence.

2. Crl.M.A.11959/2008 is jointly filed by first

respondent along with revision petitioner under

section 147 of Negotiable Instruments Act seeking

permission to compound the offence stating that the

dispute was settled amicably and revision

petitioner had deposited Rs.20,000/- before

Judicial First Class Magistrate-I,Alappuzha and

first respondent has no objection to withdraw the

same by the revision petitioner. Crl.M.A.11959/2008

CRRP 3042/2007 2

is allowed. Permission is granted to compound the

offence. Offence is compounded. If revision

petitioner had deposited any amount before Judicial

First Class Magistrate, Alappuzha, he is entitled

to withdraw the same.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006