IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 944 of 2005()
1. G. BALAKRISHNAN, COOLIE,
... Petitioner
Vs
1. K. HARIKUMAR, UDAYAMPARA,
... Respondent
2. STATE OF KERALA, REPRESENTED
For Petitioner :SRI.L.MOHANAN
For Respondent :SRI.G.SUDHEER
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/08/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 944 OF 2005 C
````````````````````````````````````````````````````
Dated this the 10th day of August, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.314/2000 on the file of the JFCM-V, Thiruvananthapuram 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 trial court for the said offence.
2. Pending this revision, the parties have settled the matter
and have filed Crl.M.A.No.8724/2007 under section 147 of the Act for
recording the composition entered into by them. The said petition has
been signed by both the revision petitioner as well as the complainant
and their respective counsels. The composition is recorded and it will
have the effect of an acquittal within the meaning of section 320(8)
Cr.P.C. Money, if any, paid by the revision petitioner pursuant to orders,
if any, passed by the lower appellate court shall be refunded to the
revision petitioner.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks