IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 725 of 2009()
1. AHAMMED, S/O. ABDULLA,
... Petitioner
Vs
1. PRASANNAN, S/O. PARAMESWARAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/02/2009
O R D E R
* * *V.*RAMKUMAR,*J.* * *
* * * * * * * *
*Crl.R.P. *No.* *725* * * * * *
of 2009
* * * * * *
Dated: 25-2-2009
ORDER
The accused in C.C. No. 524 of 2002 on the file of the J.F.C.M.
Wadakkancherry 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. 2152 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 25th day of February 2009.
V. RAMKUMAR, (JUDGE)
ani.