High Court Kerala High Court

Shan vs Vijayakumaran Nair on 3 October, 2007

Kerala High Court
Shan vs Vijayakumaran Nair on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3562 of 2007()


1. SHAN,
                      ...  Petitioner

                        Vs



1. VIJAYAKUMARAN NAIR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.R.GOPAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/10/2007

 O R D E R
                             V. RAMKUMAR, J.

                 ````````````````````````````````````````````````````
                       Crl. R.P. No. 3562 OF 2007
                 ````````````````````````````````````````````````````
                Dated this the 3rd day of October, 2007

                                   O R D E R

The revision petitioner, who was the accused in

C.C.No.29/2001 on the file of the JFCM-II, Nedumangadu 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 trial court for the said offence.

2. Pending this revision, the parties have settled the matter

and have filed Crl.M.A.No.10439/2007 under section 147 of the Act for

recording the composition entered into by them. The said petition has

been signed by the revision petitioner’s counsel, the complainant and

his counsel. The learned counsel appearing for the complainant

submitted that the matter has been compounded and the complainant

has no subsisting grievances in the matter. 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