High Court Kerala High Court

P.Murali vs State Of Kerala on 6 January, 2010

Kerala High Court
P.Murali vs State Of Kerala on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4032 of 2009()


1. P.MURALI, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. M.S.SASI, S/O.SUKUMARAN,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/01/2010

 O R D E R
                        V. RAMKUMAR, J.
                       ===============
                    Crl.R.P. No. 4032 of 2009
                     =================
           Dated this the 6th day of January, 2010.

                               ORDER

The accused in S.T.C No. 1883 of 2006 on the file of the

Judicial First Class Magistrate-III, Palakkad for an offence

punishable under Section 138 of the Negotiable Instruments Act,

1881, challenges the conviction entered and the sentence passed

against him concurrently by the courts below.

2. Pending this revision, the parties have settled the

matter. Crl. M.A. No. 44 of 2010 has been filed under Section

147 of the Negotiable Instruments Act, 1881 seeking permission

to record the composition entered into between the revision

petitioner and the complainant. The said petition has been

signed by both the revision petitioner as well as the complainant

and their respective counsels. In the light of this development,

the aforementioned composition is recorded and it will have the

effect of an acquittal of the revision petitioner within the

meaning of Sec. 320 (8) Cr.P.C. Money, if any, deposited by the

revision petitioner before the trial court pursuant to the orders, if

any, passed by the superior courts shall be refunded to the

revision petitioner/accused.

This Crl. R.P. is disposed of as above.

Dated this the 6th day of January, 2010.

V. RAMKUMAR, JUDGE.

rv