High Court Kerala High Court

K.K.Karthikeyan vs State Of Kerala on 8 April, 2009

Kerala High Court
K.K.Karthikeyan vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1329 of 2009()



1. K.K.KARTHIKEYAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :SRI.BIJU MEENATTOOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2009

 O R D E R
                            V. RAMKUMAR, J.
                        * * * * * * * * * * * * * * * *
                         Crl.R.P. No.1329 of 2009
                        * * * * * * * * * * * * * * * *
                          Dated: 8.04.2009

                                   ORDER

The accused in C.C.No.188 of 2007 on the file of the

J.F.C.M, Ramankaray 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.3959 of 2009 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 counsel. 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.

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

Dated this the 8th day of April, 2009.

V. RAMKUMAR, JUDGE.

sj