High Court Kerala High Court

Smt. Vimalamani Amma D.J vs The State Of Kerala on 28 March, 2008

Kerala High Court
Smt. Vimalamani Amma D.J vs The State Of Kerala on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1049 of 2008()


1. SMT. VIMALAMANI AMMA D.J.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. P.V. ABRAHAM,

                For Petitioner  :SRI.S.NIRMAL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/03/2008

 O R D E R
                        V. RAMKUMAR, J.
                =====================
                     Crl.R.P. No.1049 of 2008
                =====================
            Dated this the 28th day of March, 2008

                               ORDER

The accused in C.C. No. 2441 of 2003 on the file of the

Addl. Chief Judicial Magistrate, Ernakulam for an offence

punishable under Section 138 of the Negotiable Instruments Act,

1881, challenges the conviction entered and the sentence passed

against her concurrently by the courts below.

2. Pending this revision, the parties have settled the

matter. Crl.M.A.No. 1049 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 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.

This Crl. R.P. is disposed of as above.

V. RAMKUMAR,JUDGE

rv