IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 988 of 2003()
1. K.R.SAJEEV,
... Petitioner
Vs
1. ROY JACOB,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.KNAUSHAD
For Respondent :SRI.PAUL MATHEW (PERUMPILLIL)
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/04/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 988 of 2003
* * * * * * * * * * * * * * * *
Dated: 6-4-2009
ORDER
The accused in C.C. No. 549 of 1998 on the file of the
Addl. Chief Judicial Magistrate (Economic Offences), Ernakulam
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. 3650 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.
This Crl. R.P. is disposed of as above.
Sd/-V. RAMKUMAR, (JUDGE)
ani.
/true copy/
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 988 of 2003
* * * * * * * * * * * * * * * *
Dated: 6-4-2009
ORDER