High Court Kerala High Court

Kuttikrishnan Nair vs K.K.Vasudevan Nair on 26 June, 2008

Kerala High Court
Kuttikrishnan Nair vs K.K.Vasudevan Nair on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2115 of 2008()



1. KUTTIKRISHNAN NAIR
                      ...  Petitioner

                        Vs

1. K.K.VASUDEVAN NAIR
                       ...       Respondent

                For Petitioner  :SRI.P.F.FRANCIS

                For Respondent  :SRI.JOHN VARGHESE (VEYKKAN)

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/06/2008

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - - - - - - - - -
                    Crl.R.P. No.2115 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 26th day of June , 2008

                                  ORDER

The accused in C.C.No.537 of 2000 on the file of the

J.F.C.M-I,North Paravur 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. 6200 of 2008 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 26th day of June, 2008.

V. RAMKUMAR, JUDGE

sj