IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2562 of 2008()
1. JIJI MON, S/O RAJAPPAN, THADATHIL
... Petitioner
Vs
1. K.P. NAIR, S/O PARAMESWARAN NAIR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.V.K.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/07/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 2562 of 2008
* * * * * * * * * * * * * * * *
Dated: 30-07-2008
ORDER
The accused in S.T. No. 499 of 2004 1 on the file of the J.F.C.m. ,
Vaikom 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. 7723 of 2008 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.
This Crl. R.P. is disposed of as above.
Dated this the 30th day of July 2008.
V. RAMKUMAR, (JUDGE)
ani.