High Court Kerala High Court

T.Sajitha vs K.T.Mohamed Sherif on 19 June, 2008

Kerala High Court
T.Sajitha vs K.T.Mohamed Sherif on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2011 of 2008()



1. T.SAJITHA, W/O.RAHMAN
                      ...  Petitioner

                        Vs

1. K.T.MOHAMED SHERIF
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/06/2008

 O R D E R
                           V. RAMKUMAR, J.
                    * * * * * * * * * * * * * * * *
                     Crl.R.P. No. 2011 of 2008
                    * * * * * * * * * * * * * * * *
                          Dated: 19-06-2008

                                 ORDER

The accused in C.C. 172 of 2005 on the file of the J.F.C.M.
Nilambur 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. 6047 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.

V. RAMKUMAR, (JUDGE)

ani.