High Court Kerala High Court

Dinesh Babu vs Raji J.Sigma Enterprises on 29 March, 2010

Kerala High Court
Dinesh Babu vs Raji J.Sigma Enterprises on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1102 of 2010()


1. DINESH BABU,S/O.RAVEENDRAN,
                      ...  Petitioner

                        Vs



1. RAJI J.SIGMA ENTERPRISES,
                       ...       Respondent

2. STATE OF KLERALA, REPRESENTED BY

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2010

 O R D E R
                              V. RAMKUMAR, J.
                          = = = = = = == = = = = = = = = =
                          Crl.R.P. No.1102 of 2010
                         = = = = = = = = = = = = = = = = =
                          Dated:      29.03. 2010
                                    ORDER

The accused in C.C.No.835 of 1999 on the file of the

J.F.C.M-I, Kollam 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.3313 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 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. The petitioner shall be released

from prison forthwith, unless his continued detention is found

necessary in connection with any other case against him.

Registry shall communicate this order to the

Superintendent of the Prison concerned, immediately.

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

Dated this the 29th day of March, 2010

V. RAMKUMAR,JUDGE.

sj