IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1461 of 2006()
1. KOYA, S/O.SAIDH MUHAMMED,
... Petitioner
Vs
1. R.CHANDRANGADHAN,
... Respondent
2. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :SMT.S.INDU
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/08/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 1461 OF 2006 C
````````````````````````````````````````````````````
Dated this the 24th day of August, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.134/03 on the file of the JFCM, Ambalapuzha 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 trial court for the said offence.
2. Pending this revision, the parties have settled the matter
and have filed Crl.M.A.No.9103/2007 under section 147 of the Act for
recording the composition entered into by them. The said petition has
been signed by both the revision petitioner as well as the complainant
and their respective counsels. The composition is recorded and it will
have the effect of an acquittal within the meaning of section 320(8)
Cr.P.C. The accused shall be released from custody forthwith unless
his continued detention is found necessary in connection with any other
case against him.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks