High Court Kerala High Court

Anitha Viswambaran vs T.S.Thomas on 8 April, 2010

Kerala High Court
Anitha Viswambaran vs T.S.Thomas on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1487 of 2008()


1. ANITHA VISWAMBARAN, W/O.VISWAMBARAN,
                      ...  Petitioner

                        Vs



1. T.S.THOMAS,THALATHAYIL HOUSE, ELANTHOOR
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :SRI.JACOB P.ALEX

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2010

 O R D E R
                            V. RAMKUMAR, J.
                        * * * * * * * * * * * * * * * *
                         Crl.R.P. No.1487 of 2008
                        * * * * * * * * * * * * * * * *
                          Dated: 08.04.2010

                                   ORDER

The accused in S.T.No.520/2003 of on the file of the Chief

Judicial Magistrate Court, Pathanamthitta for an offence

punishable under Section 138 of the Negotiable Instruments

Act, 1881, challenges the conviction entered and the sentence

passed against her concurrently by the courts below.

2. Pending this revision, the parties have settled the

matter. Crl.M.A.No.3469 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 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, 2010.

V. RAMKUMAR, JUDGE.

sj