High Court Kerala High Court

A.Hamsath vs Veeramani Chettiyar on 25 August, 2008

Kerala High Court
A.Hamsath vs Veeramani Chettiyar on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2877 of 2008()


1. A.HAMSATH, S/O. ABDUL AZIZ
                      ...  Petitioner

                        Vs



1. VEERAMANI CHETTIYAR
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/08/2008

 O R D E R
                        V. RAMKUMAR, J.
                       ..................................
                    Crl.R.P. No. 2877 of 2008
                       ..................................
           Dated this the 25th day of August, 2008.

                                  ORDER

The accused in ST. No. 67 of 2005 on the file of the

Judicial First Class Magistrate-IX, Thiruvananthapuram

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. 8749 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 25th day of August, 2008.

V. RAMKUMAR,JUDGE.

rv