IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 313 of 2001()
1. RAMKUMAR
... Petitioner
Vs
1. SHANMUGHAN
... Respondent
For Petitioner :SRI.RENJITH THAMPAN
For Respondent :SRI.N.SUKUMARAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/10/2007
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 313 of 2001
=====================
Dated this the 22nd day of October, 2007
ORDER
The accused in ST. No.5948 of 1998 on the file of the
Judicial First Class Magistrate, Chittur 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. 10896 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. Amount, if any, deposited
before the trial court shall be withdrawn by the revision
petitioner.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE
rv