IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3525 of 2010()
1. ABDUL KHANI
... Petitioner
Vs
1. A.S.VARGHESE & ANOTHER
... Respondent
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/11/2010
O R D E R
Crl.R.P.* No. 3525 of 2010
* * * V.*RAMKUMAR,*J.* * *
* * * * * * *
* *Dated:* * * * * * * * * * *
* * *
30-11-2010
ORDER
The accused in S.T. No. 1338 of 2005 on the file of the
J.F.C.M. II, Pathanamthitta, 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. 11253 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 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.
Crl.R.P. No. 3525 of 2010 -:2:-
3. The petitioner shall be released from prison unless his
continued detention is found necessary in connection with any
other case.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR, JUDGE.
ani/-
Registry shall communicate this order to the
Superintendent of Prison where the petitioner is housed.