2012 INSC 0451 SUPREME COURT OF INDIA V.I.Uthuppan Vs. Thankachan Crl.A.No.986-987 of 2012 (H.L.Dattu and Chandramauli Kr.Prasad,JJ.) 09.07.2012 ORDER H.L.Dattu,J. 1. Leave granted. 2. We have heard learned counsel for the parties to the lis. 3. During the pendency of these appeals, the parties have entered into a settlement. Accordingly, they have filed an application before this Court on 06.06.2012. In the said application, the terms and conditions settled between the parties are noted. 4. In view of the settlement that has been arrived at by the parties to the lis, we permit the parties to compound the offence punishable under Section 138 of the Negotiable Instruments Act ('the Act' for short). 5. Accordingly, we set aside the orders passed by the Trial Court as confirmed by the High Court. The appeals are allowed. 6. Ordered accordingly. 1 SpotLaw 2 SpotLaw