IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 930 of 2007()
1. N.K.RAMESH S/O KRISHNAN, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. BIPIN ABRAHAM, VALIYAPARAMBIL HOUSE,
For Petitioner :SRI.M.P.KRISHNAN NAIR
For Respondent :SRI.C.ANILKUMAR (KALLESSERIL)
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/09/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = =
Crl.R.P. No.930 of 2007
= = = = = = = = = = = =
Dated this the 2nd day of September, 2008
ORDER
The revision petitioner challenges the Annexure E order dated
3.2.07 passed by the J.F.C.M-I, Kochi altering the charge into one for
offences punishable under Sections 418 and 468 IPC as against the
original charge for an offence under Section 138 of the Negotiable
Instruments Act, 1881 .
2. Pending this revision, the revision petitioner and the
complainant have settled the matter. Crl.M.A.No.9237 of 2008 has
been filed under Section 482 Cr.P.C to compound the offences
punishable under Sections 418 and 468 IPC. In the light of the
decision of the Apex Court in Madan Mohan Abbot v. State of
Punjab (2008(3) KLT 19 SC), the aforementioned composition is
recorded and the revision petitioner shall stand acquitted of the
offences punishable under Sections 418 and 468 IPC. Consequently,
C.C.No.2299 of 2001 on the file of the J.F.C.M-I, Kochi shall stand
disposed of as above.
Dated this the 2nd day of September, 2008.
V. RAMKUMAR, JUDGE
sj