IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2476 of 2007(E)
1. LALU,S/O.DIVAKAN, CHANIMADATHIL VEEDU,
... Petitioner
Vs
1. EZHUPUNNA ULNADAN MATSYA THOZHILALI
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.N.RADHAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/06/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Crl.R.P.No. 2476/2007
-----------------------------
Dated this 25th day of June, 2007
O R D E R
The accused in C.C.No. 41/2003 on the file of the
J.F.C.M-II, Cherthala, 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. 5893/2007 has been filed under Section
147 of the N.I.Act seeking the permission to record the
composition entered into by the revision petitioner with 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, composition is
recorded and it will have the effect of acquittal of the revision
petitioner within the meaning of Section 320(8) Cr.P.C.
This Crl.R.P is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs