High Court Kerala High Court

Lalgi M.V. Manathu Thundiyil … vs Ramesh Rao on 9 April, 2010

Kerala High Court
Lalgi M.V. Manathu Thundiyil … vs Ramesh Rao on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1292 of 2010()


1. LALGI M.V. MANATHU THUNDIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. RAMESH RAO, S/O.P.K.ANANTHA RAO,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY LEARNED

                For Petitioner  :SRI.C.ANILKUMAR (KALLESSERIL)

                For Respondent  :SRI.C.Y.VINOD KUMAR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/04/2010

 O R D E R
                        V. RAMKUMAR, J.
                       ===============
                     Crl.R.P. No.1292 of 2010
                     =================
            Dated this the 9th day of April, 2010.

                               ORDER

The accused in C.C. No. 1161 of 2001 on the file of the

Judicial First Class Magistrate-I, Kochi 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. 3846 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 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. Money, if any, deposited by the

revision petitioner before the trial court pursuant to the orders, if

any, passed by the superior courts shall be refunded to the

revision petitioner/accused.

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

Dated this the 9th day of April, 2010.

V. RAMKUMAR, JUDGE.

rv