IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 864 of 2009()
1. SUCHITHRA KRISHNAN
... Petitioner
Vs
1. K.CHANDRABABU & ANOTHER
... Respondent
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2009
O R D E R
V. RAMKUMAR, J.
===============
Crl.R.P. No. 864 of 2009
=================
Dated this the 6th day of March, 2009.
ORDER
The accused in C.C. No. 34 of 2004 on the file of the
Judicial First Class Magistrate-IV (Mobile Court),
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. 2578 of 2009 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. Money, if any, deposited by the
revision petitioner pursuant to the orders, if any, passed by the
lower appellate court shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 6th day of March, 2009.
V. RAMKUMAR, JUDGE.
rv