High Court Kerala High Court

Mr. M.J.Mathew vs Mr. S.Jayakumar on 28 February, 2008

Kerala High Court
Mr. M.J.Mathew vs Mr. S.Jayakumar on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 601 of 2008()


1. MR. M.J.MATHEW, AGED 47 YEARS
                      ...  Petitioner

                        Vs



1. MR. S.JAYAKUMAR, GOVERNMENT QUARTERS
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.ALIAS M.CHERIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/02/2008

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.R.P. No. 601 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 28th day of February, 2008
                                  ORDER

The accused in C.C.No. 458 of 2001 on the file of the

J.F.C.M- V (Special Court for Marklist Cases),

Thiruvananthapuram, 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.1908 of 2008 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 counsel. 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.

V. RAMKUMAR, JUDGE

sj