IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 298 of 2010()
1. MERCY BABU, W/O.BABY, AGED 61, ROSHAN
... Petitioner
Vs
1. SILVY THOMAS, W/. THOMAS,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.N.C.SAJITH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/01/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.298 of 2010
* * * * * * * * * * * * * * * *
Dated: 22.01.2010
ORDER
The accused in C.C.No.1064 of 2002 on the file of the
Additional Chief Judicial Magistrate, Ernakulam for an offence
punishable under Section 138 of the Negotiable Instruments
Act, 1881, challenges the conviction entered and the sentence
passed against her concurrently by the courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A.No. 853 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 counsel. 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.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR, JUDGE.
sj