Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

O. Balakrishnan vs Raj Kumar.O
2025 Latest Caselaw 7254 Ker

Citation : 2025 Latest Caselaw 7254 Ker
Judgement Date : 26 June, 2025

Kerala High Court

O. Balakrishnan vs Raj Kumar.O on 26 June, 2025

Author: P.V. Kunhikrishnan
Bench: P.V.Kunhikrishnan
                                                2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES


           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

  THURSDAY, THE 26TH DAY OF JUNE 2025 / 5TH ASHADHA, 1947

                 CRL.REV.PET NO. 1149 OF 2023

        AGAINST THE ORDER/JUDGMENT DATED 27.07.2023 IN Crl.A

NO.34 OF 2023 OF SPECIAL JUDICIAL MAGISTRATE OF FIRST CLASS

FOR TRIAL OF MARADU CASES, KOZHIKODE ARISING OUT OF THE

ORDER/JUDGMENT DATED 04.02.2023 IN ST NO.1653 OF 2017 OF

JUDICIAL MAGISTRATE OF FIRST CLASS -I,KOZHIKODE

REVISION PETITIONER/APPELLANT/ACCUSED:

           O.BALAKRISHNAN
           AGED 77 YEARS
           S/O. LATE B. GOVINDANKUTTY NAIR, , RANJINI HOUSE,
           PUTHUKODE P.O., MALAPPURAM., PIN - 673633

           BY ADVS.
           SRI.E.G.GORDEN
           SHRI.S.K.KRISHNAKUMAR
           SMT.V.M.MARY HARSHA


RESPONDENTS/RESPONDENTS & STATE /COMPLAINANT:

    1      RAJ KUMAR. O
           AGED 49 YEARS
           S/O. LATE E.P. UNNIKKANNAN, PRASANTHI HOUSE,
           KEEZHISSERI, KUZHIMANNA P.O., MALAPPURAM,
           REPRESENTED BY POWER OF ATTORNEY HOLDER,

           *[INDIRA OTHAYIL, W/O. LATE E.P. UNNIKKANNAN,
           AGED 71 YEARS, PRASANTHI HOUSE, KEEZHISSERI,
           KUZHIMANNA P.O., MALAPPURAM., PIN - 673641] *
           DIED
                                              2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES



         NEW POWER OF ATTORNEY HOLDER SUBSTITUTED AS PER
         ORDER DATED 25.06.25 IN CRL.MA 2/25
    2    STATE OF KERALA
         REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
         OF KERALA, ERNAKULAM., PIN - 682031

         SUBSTITUTED POWER OF ATTORNEY HOLDER FOR 1ST
         RESPONDENT

         SANDEEP N, AGED 32 YEARS, S/O.LATE ASOKAN,
         VALAPPIL HOUSE, PALATH, CHELANNUR,
         KOZHIKODE DISTRICT - 673611

         NEW POWER OF ATTORNEY FOR 1ST RESPONDENT AS PER
         ORDER DATED 25.06.2025 IN CRL.MA 2/2025 IN CRL.RP
         1149/2023.

         BY ADVS.
         SHRI. JEFRIN JOSE
         SMT.JASMINE LIGY
         SMT.ARCHANA K.S.
         SRI HRITHWIK CS, SR PP


     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR
ADMISSION ON 26.06.2025, ALONG WITH Crl.Rev.Pet.1166/2023,
1168/2023 AND CONNECTED CASES, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
                                                 2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

  THURSDAY, THE 26TH DAY OF JUNE 2025 / 5TH ASHADHA, 1947

                 CRL.REV.PET NO. 1166 OF 2023

        AGAINST THE ORDER/JUDGMENT DATED 27.07.2023 IN Crl.A

NO.37 OF 2023 OF ADDITIONAL DISTRICT COURT (SPECIAL COURT

FOR TRIAL FOR MARADU CASES) KOZHIKODE ARISING OUT OF THE

ORDER/JUDGMENT DATED 04.02.2023 IN ST NO.1656 OF 2017 OF

JUDICIAL MAGISTRATE OF FIRST CLASS -I,KOZHIKODE

REVISION PETITIONER/APPELLANT/ACCUSED:

           O. BALAKRISHNAN
           AGED 71 YEARS
           S/O. LATE B. GOVINDANLOUTTY NAIR, RANJINI HOUSE,
           PUTHUKODE P.O., MALAPPURAM, PIN - 673633

           BY ADVS.
           SRI.E.G.GORDEN
           SHRI.S.K.KRISHNAKUMAR
           SMT.V.M.MARY HARSHA


RESPONDENTS/RESPONDENTS & STATE /COMPLAINANT:

    1      RAJ KUMAR. O
           AGED 49 YEARS
           S/O. LATE E.P. UNNIKKANNAN, PRASANTHI HOUSE,
           KEEZHISSERI, KUZHIMANNA P.O., MALAPPURAM,
           REPRESENTED BY POWER OF ATTORNEY HOLDER,

           *[INDIRA OTHAYIL, W/O. LATE E.P. UNNIKKANNAN,
           AGED 71 YEARS, PRASANTHI HOUSE, KEEZHISSERI,
           KUZHIMANNA P.O., MALAPPURAM., PIN - 673641] *
                                              2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES


         DIED

         NEW POWER OF ATTORNEY HOLDER SUBSTITUTED AS PER
         ORDER DATED 25.06.25 IN CRL.MA 2/25

    2    STATE OF KERALA
         REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
         OF KERALA, ERNAKULAM., PIN - 682031

         SUBSTITUTED POWER OF ATTORNEY HOLDER FOR 1ST
         RESPONDENT

         SANDEEP N, AGED 32 YEARS, S/O.LATE ASOKAN,
         VALAPPIL HOUSE, PALATH, CHELANNUR,
         KOZHIKODE DISTRICT - 673611

         NEW POWER OF ATTORNEY FOR 1ST RESPONDENT AS PER
         ORDER DATED 25.06.2025 IN CRL.MA 2/2025 IN CRL.RP
         1166/2023.

         BY ADVS.
         SMT.ARCHANA K.S.
         SHRI. JEFRIN JOSE
         SHRI.MANU J MANGALATHIL
         SMT.SEETHA S, SR PP


     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR
ADMISSION ON 26.06.2025, ALONG WITH Crl.Rev.Pet.1149/2023
AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
                                                 2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

  THURSDAY, THE 26TH DAY OF JUNE 2025 / 5TH ASHADHA, 1947

                 CRL.REV.PET NO. 1168 OF 2023

        AGAINST THE ORDER/JUDGMENT DATED 27.07.2023 IN Crl.A

NO.35 OF 2023 OF ADDITIONAL DISTRICT COURT (SPECIAL COURT

FOR TRIAL FOR MARADU CASES) KOZHIKODE ARISING OUT OF THE

ORDER/JUDGMENT DATED 04.02.2023 IN ST NO.1654 OF 2017 OF

SPECIAL COURT OF JUDICIAL FIRST CLASS MAGISTRATE FOR THE

TRIAL OF CASES UNDER SECTION138 OF NI ACT, 1881, KOZHIKODE

REVISION PETITIONER/APPELLANT/ACCUSED:

           O. BALAKRISHNAN
           AGED 77 YEARS
           S/O. LATE B. GOVINDANKUTTY NAIR RANJINI HOUSE,
           PUTHUKODE P.O., MALAPPURAM, PIN - 673633

           BY ADVS.
           SRI.E.G.GORDEN
           SHRI.S.K.KRISHNAKUMAR
           SMT.V.M.MARY HARSHA



RESPONDENTS/RESPONDENTS & STATE /COMPLAINANT:

    1      RAJ KUMAR. O
           AGED 49 YEARS
           S/O. LATE E.P. UNNIKKANNAN, PRASANTHI HOUSE,
           KEEZHISSERI, KUZHIMANNA P.O., MALAPPURAM,
           REPRESENTED BY POWER OF ATTORNEY HOLDER,
                                              2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES


         *[INDIRA OTHAYIL, W/O. LATE E.P. UNNIKKANNAN,
         AGED 71 YEARS, PRASANTHI HOUSE, KEEZHISSERI,
         KUZHIMANNA P.O., MALAPPURAM., PIN - 673641] *
         DIED

         NEW POWER OF ATTORNEY HOLDER SUBSTITUTED AS PER
         ORDER DATED 25.06.25 IN CRL.MA 2/25

    2    STATE OF KERALA
         REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
         OF KERALA, ERNAKULAM., PIN - 682031

         SUBSTITUTED POWER OF ATTORNEY HOLDER FOR 1ST
         RESPONDENT

         SANDEEP N, AGED 32 YEARS, S/O.LATE ASOKAN,
         VALAPPIL HOUSE, PALATH, CHELANNUR,
         KOZHIKODE DISTRICT - 673611

         NEW POWER OF ATTORNEY FOR 1ST RESPONDENT AS PER
         ORDER DATED 25.06.2025 IN CRL.MA 2/2025 IN CRL.RP
         1168/2023.

         BY ADVS.
         SMT.ARCHANA K.S.
         SHRI. JEFRIN JOSE
         SHRI.MANU J MANGALATHIL
         SMT.SEETHA S, SR PP


     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR
ADMISSION ON 26.06.2025, ALONG WITH Crl.Rev.Pet.1149/2023
AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
                                                               2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

             THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

  THURSDAY, THE 26TH DAY OF JUNE 2025 / 5TH ASHADHA, 1947

                      CRL.REV.PET NO. 1170 OF 2023

           AGAINST   THE   ORDER/JUDGMENT       DATED    04.02.2023    IN   ST

NO.1655 OF 2017 OF SPECIAL COURT OF JUDICIAL FIRST CLASS

MAGISTRATE FOR THE TRIAL OF CASES UNDER SECTION138 OF NI

ACT,       1881,   KOZHIKODE    ARISING   OUT    OF     THE   ORDER/JUDGMENT

DATED       27.07.2023     IN   Crl.A   NO.36   OF    2023    OF   ADDITIONAL

DISTRICT COURT (SPECIAL COURT FOR TRIAL FOR MARADU CASES)

KOZHIKODE

REVISION PETITIONER/APPELLANT/ACCUSED:

              O. BALAKRISHNAN
              AGED 77 YEARS
              S/O. LATE B. GOVINDANKUTTY NAIR, RANJINI HOUSE,
              PUTHUKODE P.O., MALAPPURAM., PIN - 673633

              BY ADVS.
              SRI.E.G.GORDEN
              SHRI.S.K.KRISHNAKUMAR
              SMT.V.M.MARY HARSHA


RESPONDENTS/RESPONDENTS & STATE /COMPLAINANT:

       1      RAJ KUMAR. O
              AGED 49 YEARS
              S/O. LATE E.P. UNNIKKANNAN, PRASANTHI HOUSE,
              KEEZHISSERI, KUZHIMANNA P.O., MALAPPURAM,
              REPRESENTED BY POWER OF ATTORNEY HOLDER,
                                              2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES



         *[INDIRA OTHAYIL, W/O. LATE E.P. UNNIKKANNAN,
         AGED 71 YEARS, PRASANTHI HOUSE, KEEZHISSERI,
         KUZHIMANNA P.O., MALAPPURAM., PIN - 673641] *
         DIED

         NEW POWER OF ATTORNEY HOLDER SUBSTITUTED AS PER
         ORDER DATED 25.06.25 IN CRL.MA 2/25

    2    STATE OF KERALA
         REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
         OF KERALA, ERNAKULAM., PIN - 682031

         SUBSTITUTED POWER OF ATTORNEY HOLDER FOR 1ST
         RESPONDENT

         SANDEEP N, AGED 32 YEARS, S/O.LATE ASOKAN,
         VALAPPIL HOUSE, PALATH, CHELANNUR,
         KOZHIKODE DISTRICT - 673611

         NEW POWER OF ATTORNEY FOR 1ST RESPONDENT AS PER
         ORDER DATED 25.06.2025 IN CRL.MA 2/2025 IN CRL.RP
         1170/2023.

         BY ADVS.
         SMT.ARCHANA K.S.
         SHRI. JEFRIN JOSE
         SHRI.MANU J MANGALATHIL
         SMT.SEETHA S, SR PP


     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR
ADMISSION ON 26.06.2025, ALONG WITH Crl.Rev.Pet.1149/2023
AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
                                                        2025:KER:46246
Crl.Rev.Pet No.1149/2023 & C.CASES




                   P.V. KUNHIKRISHNAN, J.
                    --------------------------------
       Crl.R.P. Nos. 1149, 1166, 1168 & 1170 of 2023
             ----------------------------------------------
            Dated this the 26th day of June, 2025


                             ORDER

These revision petitions are filed challenging the conviction

and sentence imposed by the trial court which is confirmed by

the appellate court in a proceedings under Section 138 of the

Negotiable Instruments Act. The case was referred for

mediation. Now the matter is settled in the mediation and a

memorandum of settlement is filed signed by both sides. A

separate compounding petition is also filed by the 1 st respondent

complainant stating that the matter is settled and the parties do

not intend to prosecute the matter.

2. In the light of the same, I think the impugned

judgments can be set aside. The counsel for the 1 st respondent

in these cases submitted that the amount deposited by the

petitioner before the trial court may be allowed to withdraw by

the new Power of Attorney holder whose name is Sandeep N.

The revision petitioner has no objection for the same. If that is

the case, these revision petitions can be allowed 2025:KER:46246 Crl.Rev.Pet No.1149/2023 & C.CASES

Therefore, these revision petitions are allowed with

following directions:

1. Crl.M.A. No.3/2025 in Crl.R.P. No.1149/2023 is

allowed. The judgment dated 27.07.2023 in Crl.

Appeal No.34/2023 on the file of the Court of

Session, Kozhikode Division and the judgment

dated 04.02.2023 in S.T. No.1653/2017 on the

file of the Court of Special Judicial First Class

Magistrate (N.I.Act Cases), Kozhikode are set

aside.

2. Crl.M.A. No.3/2025 in Crl.R.P. No.1166/2023 is

allowed. The judgment dated 27.07.2023 in Crl.

Appeal No.37/2023 on the file of the Court of

Session, Kozhikode Division and the judgment

dated 04.02.2023 in S.T. No.1656/2017 on the

file of the Court of Special Judicial First Class

Magistrate (N.I.Act Cases), Kozhikode are set

aside.

3. Crl.M.A. No.3/2025 in Crl.R.P. No.1168/2023 is

allowed. The judgment dated 27.07.2023 in Crl.

Appeal No.35/2023 on the file of the Court of 2025:KER:46246 Crl.Rev.Pet No.1149/2023 & C.CASES

Session, Kozhikode Division and the judgment

dated 04.02.2023 in S.T. No.1654/2017 on the

file of the Court of Special Judicial First Class

Magistrate (N.I.Act Cases), Kozhikode are set

aside.

4. Crl.M.A. No.3/2025 in Crl.R.P. No.1170/2023 is

allowed. The judgment dated 27.07.2023 in Crl.

Appeal No.36/2023 on the file of the Court of

Session, Kozhikode Division and the judgment

dated 04.02.2023 in S.T. No.1655/2017 on the

file of the Court of Special Judicial First Class

Magistrate (N.I.Act Cases), Kozhikode are set

aside.

5. The amount if any deposited before the trial

court shall be released to Sandeep N, who is the

new Power of Attorney, on production of the

Power of Attorney before the court concerned.

sd/-

                                          P.V.KUNHIKRISHNAN
JV                                              JUDGE
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter