High Court Kerala High Court

Joggy Joseph vs Thomas Kurien on 19 August, 2008

Kerala High Court
Joggy Joseph vs Thomas Kurien on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2811 of 2008()


1. JOGGY JOSEPH, SON OF JOSEPH,
                      ...  Petitioner

                        Vs



1. THOMAS KURIEN, S/O P.K.KURIEN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRIR.AZAD BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/08/2008

 O R D E R
                         V. RAMKUMAR, J.
                     * * * * * * * * * * * * * * * *
                  Crl.R.P. No. 2811 of 2008
                     * * * * * * * * * * * * * * * *
                        Dated: 19-08-2008

                                 ORDER

The accused in C.C. 161 of 2006 on the file of the J.F.C.M.
II, Alappuzha, 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.8471 of 2007 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 19th day of August 2008.

V. RAMKUMAR, (JUDGE)
ani.