IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3856 of 2007()
1. N.GOPINATHA PILLAI, GOKULAM HOUSE,
... Petitioner
Vs
1. M/S.ESSEN BANKER, THAVELATHIL BUILDINGS,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/11/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 3856 OF 2007 B
````````````````````````````````````````````````````
Dated this the 13th day of November, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.184/2002 on the file of the CJM, Pathanamthitta 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.11789/2007 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. Money, if any, deposited before the trial court by the revision
petitioner pursuant to orders passed by the court shall be refunded to
the revision petitioner/accused.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks