High Court Kerala High Court

Koshy Vaidyan vs State Of Kerala on 16 November, 2007

Kerala High Court
Koshy Vaidyan vs State Of Kerala on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2543 of 2005()


1. KOSHY VAIDYAN, S/O.KOSHY VAIDYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ANANDARAJAN, S/O. PADMANABHAN,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2007

 O R D E R
                             V. RAMKUMAR, J.

                 ````````````````````````````````````````````````````
                      Crl. R.P. No. 2543 OF 2005 C
                 ````````````````````````````````````````````````````
             Dated this the 16th day of November, 2007

                                   O R D E R

The revision petitioner, who was the accused in

C.C.No.114/2002 on the file of the JFCM-I, Haripad 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 trial court for the said offence.

2. Pending this revision, the parties have settled the matter

and have filed Crl.M.A.No.12043/2007 under section 147 of the Act for

recording the composition entered into by them. The said petition has

been signed by both the revision petitioner as well as the complainant

and their respective counsels. The composition is recorded and it will

have the effect of an acquittal within the meaning of section 320(8)

Cr.P.C. The sum of Rs.78,750/- (Rupees seventy eight thousand seven

hundred and fifty only) deposited by the revision petitioner before the

trial court shall be permitted to be withdrawn by the 2nd

respondent/complainant as agreed to in the compounding petition.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks