High Court Kerala High Court

P.K.Sasi vs P.K.Narendran on 5 November, 2007

Kerala High Court
P.K.Sasi vs P.K.Narendran on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1046 of 2003()


1. P.K.SASI S/O. KESAVAN,
                      ...  Petitioner
2. USHAMANI, S/O. SASI, OF DO.

                        Vs



1. P.K.NARENDRAN, PAZHUMOOTTIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.S.SANTOSH KUMAR (PERUNAD)

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/11/2007

 O R D E R
                           V. RAMKUMAR, J.

               ````````````````````````````````````````````````````
                    Crl. R.P. No. 1046 OF 2003 C
               ````````````````````````````````````````````````````
              Dated this the 5th day of November, 2007

                                 O R D E R

The revision petitioners, who were the accused in

C.C.No.115/1994 on the file of the JFCM, Ranny for an offence

punishable under section 138 of the Negotiable Instruments Act,

1881, challenge the conviction entered and the sentence passed

against them 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.11511/2007 under section 147 of

the Act for recording the composition entered into by them. The

said petition has been signed by both the revision petitioners 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.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks

V. RAMKUMAR, J.

““““““““““““““““““““““““““
Crl. R.P. No. 1046 OF 2003 C
““““““““““““““““““““““““““

O R D E R

5th day of November, 2007