IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2177 of 2008()
1. T.G.JOHNSON, S/O. GEEVARGHESE
... Petitioner
Vs
1. MATHEW PANICKER, S/O. SIMON
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/07/2008
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No.2177 of 2008
=====================
Dated this the Ist day of July, 2008
ORDER
The accused in C.C. No.740/2002 on the file of the Judicial First
Class Magistrate I, Kottarakkara 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. 6581 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 Ist day of June 2008
V. RAMKUMAR,JUDGE.
css/