Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Madras High Court

S.Arul Prakasam vs M.Appadurai on 31 January, 2017

1 HIGH COURT LEGAL SERVICES COMMITTEE, CHENNAI National Lok Adalat-I organised by the High Court Legal Services Committee Saturday, the 11th day of December, 2021 LOK ADALAT AWARD (Chapter VI and u/s 21 of Legal Services Authorities Act, 1987) Presided over by The Hon'ble Mr.JUSTICE B. GOKULDAS (Retd.) and Members

1. Mr.C.Raghavan, District Judge (Retd)

2. Mr.Pa.Kadirvel, Advocate Crl.R.C.No.416 of 2019 and Cr.M.P.Nos.6449 and 6451 of 2019 (This Criminal Revision Petition is filed to set aside the sentence imposed by the learned Judicial Magistrate, Fast Track(Magisterial Level), Ambattur, Chennai in S.T.C.No.93 of 2016 dated 31.01.2017, which was confrimed by Principal Session Judge at Tiruvallur in C.A.No.24 of 2017.



                     S.Arul Prakasam                                    .. Petitioner/Accused

                                                                Vs.
                     M.Appadurai                                               ..
                     Respondent/Complainant

On representation of counsel for both sides, this case is taken up for settlement before the Lok Adalat. Both the parties are present. Mr.C.V.Kumar for Ms.S.J.Sasikala, learned counsel for the Petitioner and Mr.Y.Kaja Navas, learned counsel for the respondent are present. After mutual discussion, negotiation, mediation and conciliation between both parties, they arrived at a compromise to settle the matter as follows:

TERMS OF SETTLEMENT Both the parties are present along with their counsels. A Joint 1/4 https://www.mhc.tn.gov.in/judis 2 Memorandum of Compromise dated 11.12.2021 has been filed by the parties duly signed by them and their respective counsels.
2. In view of the above compromise, the Criminal Revision Petition Shall stand disposed of on the terms of the Joint Memorandum of Compromise. The joint memo of compromise shall form part of the order.

Consequently, connected Miscellaneous Petitions are closed, if any. The judgment of conviction and sentence passed by the Court below is set aside and the petitioner is acquitted of the charge under Section 138 of the N.I. Act.



                     S.Arul Prakasam                                   Counsel for the Petitioner




                     M.Appadurai                                              Counsel for the
                     respondent


This Lok Adalat award is passed in terms of the above settlement.

The Court fee paid shall be refunded to the appellant in the manner provided under Section 69-A of the Tamil Nadu Court-Fees and Suits Valuation Act, 1955 and the Court Fees Act, 1870 as provided for under sub Sec.1 of Section 21 r/w 25 of LSA Act 1987 as amended in 1994.




                                                          Judge


                                        Member                               Member

                     2/4

https://www.mhc.tn.gov.in/judis 3 To The parties/Advocate concerned Copy to:

1. The Judicial Magistrate, Fast Track(Magisterial Level), Ambattur, Chennai
2. The Principal Session Judge at Tiruvallur
3.The Secretary, High Court Legal Services Committee, Chennai.
4.The Section Officer, Crl.Section, High Court, Madras.
5.The Section Officer, Lok Adalat Section, High Court, Madras + 2 copies srn 3/4 https://www.mhc.tn.gov.in/judis 4 B. GOKULDAS (Retd.) srn Crl.R.C.No.416 of 2019 and Cr.M.P.Nos.6449 and 6451 of 2019 11.12.2021 4/4 https://www.mhc.tn.gov.in/judis