IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 405 of 2007()
1. RAMACHANDRAN NAIR, S/O. KRISHNA PILLAI,
... Petitioner
Vs
1. MADHAVAN NAIR, S/O.VELAYUDHAN THAMPI,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/12/2007
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 405 of 2007
=====================
Dated this the 18th day of December, 2007
ORDER
The accused in C.C.No.1119 of 1996 on the file of the
Judicial First Class Magistrate-II, Neyyattinkara 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. 13449 of 2007 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 money deposited by the
revision petitioner pursuant to the orders passed by the lower
appellate court shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE.
rv