High Court Kerala High Court

Vidhyadharan vs Ajayan on 22 August, 2007

Kerala High Court
Vidhyadharan vs Ajayan on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 700 of 1998()



1. VIDHYADHARAN
                      ...  Petitioner

                        Vs

1. AJAYAN
                       ...       Respondent

                For Petitioner  :SRI.MAT.PAI

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :22/08/2007

 O R D E R
                        K.R.UDAYABHANU, J
                   -----------------------------------------
                        Crl.R.P.No.700 of 1998
                                      &
                        Crl.R.P.No.701 of 1998
                   -----------------------------------------
                 Dated this the 22nd day of August, 2007



                                O R D E R

The revision petitioner is the accused who stands convicted

for the offence under Section 138 of the Negotiable Instruments

Act. During the pendency of the proceedings, the complainant

died and his wife got impleaded as additional 3rd respondent.

2. It is submitted that the above matter has been settled.

In the circumstances, the findings of the courts below is set aside.

The accused is acquitted.

The criminal revision petitions are disposed of accordingly.

K.R.UDAYABHANU,
JUDGE

csl

K.R.UDAYABHANU, J

Crl.R.C.No.13/2002

ORDER

22nd August 2007