IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3177 of 2008()
1. A.P.KUNHIKANNAN
... Petitioner
Vs
1. VARIKKARA NARAYANAN MARAR
... Respondent
For Petitioner :SRI.T.K.VIPINDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/09/2008
O R D E R
V. RAMKUMAR, J.
...........................................
Crl.R.P. No. 3177 of 2008
...........................................
Dated this the 5th day of September, 2008.
ORDER
The accused in C.C. No. 553 of 2000 on the file of the Judicial
First Class Magistrate, Payyannur 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. 9522 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. The petitioner
shall be released from custody forthwith unless his continued detention
is found necessary in connection with any other case against him.
This Crl. R.P. is disposed of as above.
Dated this the 5th day of September, 2008.
V. RAMKUMAR,JUDGE.
Registry shall fax a copy of this order to the Superintendent of Police
where the petitioner is detained upon receipt of the information
regarding the prison where he is detained.
rv