High Court Kerala High Court

Jinankumar.K.M. vs Pushpalatha.K.P. on 11 January, 2010

Kerala High Court
Jinankumar.K.M. vs Pushpalatha.K.P. on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 129 of 2010()


1. JINANKUMAR.K.M., AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. PUSHPALATHA.K.P., W/O.MADHAVAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.K.JAYARAJ NAMBIAR

                For Respondent  :SRI.PHILIP M.VARUGHESE

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/01/2010

 O R D E R
                            V. RAMKUMAR, J.
                       * * * * * * * * * * * * * * * *
                        Crl.R.P. No.129 of 2010
                       * * * * * * * * * * * * * * * *
                        Dated: 11.01.2010

                                  ORDER

The accused in C.C.No.809/2000 on the file of the J.F.C.M-

IV, Kozhikode 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. 342 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.

Dated this the 11th day of January, 2010.

V. RAMKUMAR, JUDGE.

sj