IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 686 of 2009()
1. SUNIL M.A., S/O. NARAYANAN,
... Petitioner
Vs
1. O.A. SUBRAMANIYAN, S/O. AYYAPPAN,
... Respondent
2. STATE OF KERALA, REP. BY THE
For Petitioner :SMT.CELINE JOSEPH
For Respondent :SMT.A.SIRJI
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/02/2009
O R D E R
*Crl.R.P.*No.** ** ** * ** *J.** * *
* *V.*RAMKUMAR,
* *
*Dated:* * *19-02-2009* *
* * * 686*of*2009
ORDER
The accused in S.T. C. No. 1774 of 2006 on the file of the
J.F.C.M. I. Sulthan Bathery, 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. 2037 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 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 pursuant to the orders, if any,
passed by the lower appellate court shall be refunded to the
revision petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 19th day of February, 2009.
V. RAMKUMAR, (JUDGE)
ani.