Citation : 2023 Latest Caselaw 8067 Mad
Judgement Date : 11 July, 2023
Crl.RC.No.1111 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 11.07.2023
CORAM:
THE HONOURABLE MR.JUSTICE SATHI KUMAR SUKUMARA KURUP
Crl.RC.No.1111 of 2021
K.S.Radhakrishnan ... Petitioner
Vs.
N.Jayakamaraj
... Respondent
PRAYER: Criminal Revision Case filed under Section 397 and 401 Criminal
Procedure Code, to set aside the Judgment of the learned IV Additional District
& Sessions Judge at Coimbatore in C.A.No.96 of 2018 dated 19.11.2021
confirming the conviction and sentence passed by the learned District Munsif
cum Judicial Magistrate at Mettupalayam in CC.No.17of 2014 dated
19.02.2018 and allow the civil revision case.
For Petitioner : Mr.J.Franklin
For Respondent : Mr. V.Logesh
https://www.mhc.tn.gov.in/judis
1/4
Crl.RC.No.1111 of 2021
ORDER
Today (11.07.2023), when the case came up for hearing, the Revision
Petitioner and the Respondent are present along with their counsel. The Joint
Memo is filed by the Revision Petitioner and the Respondent. As per the Joint
Memo after the appeal preferred by the Accused was dismissed by the learned
IV Additional District & Sessions Judge at Coimbatore in C.A.No.96 of 2018
dated 19.11.2021, the parties agreed for a settlement during the pendency of
this Criminal Revision. After filing Crl.RC.No.1111 of 2021 as per the order
passed by the Crl.M.P.Nos.14201 & 14202 of 2021, the Revision Petitioner
had deposited a sum of Rs.1,75,000/- on the file of the learned District Munsif
cum Judicial Magistrate, Mettupalayam in C.C.No.17 of 2014 dated
19.02.2018, Receipt No.148 on the file of the learned District Munsif cum
Judicial Magistrate, Mettupalayam produced is in original.
2.Apart from the amount deposited before the learned District Munsif
cum Judicial Magistrate, Mettupalayam, the Revision Petitioner furnished the
DD for a sum of Rs.2,00,000/- dated 24.04.2023 and it is handed over to the
learned Counsel for the Respondent and in the presence of the Respondent in
D.D.No.''008852'' 000002000 000523'' 16, Bank: State Bank of India,
https://www.mhc.tn.gov.in/judis
Crl.RC.No.1111 of 2021
Coimbatore Branch: Race Course Road Branch.
3.In the light of the joint memo, this Criminal Revision Case is disposed
of settled in terms of compromise. The joint memo shall form part of the order.
11.07.2023
vsn Index:Yes/No Internet:Yes/No
To
1.The District Munsif cum Judicial Magistrate, Mettupalayam
2. The IV Additional District & Sessions Judge at Coimbatore
https://www.mhc.tn.gov.in/judis
Crl.RC.No.1111 of 2021
SATHI KUMAR SUKUMARA KURUP,J.
vsn
Crl.RC.No.1111 of 2021
11.07.2023
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!