IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1006 of 2003()
1. V.P.RAJEEV, PROPRIETOR,
... Petitioner
Vs
1. T.K.ANNIE, D/O. T.I. JOSEPH,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.V.CHANDRA MOHAN
For Respondent :SRI.RENJITH THAMPAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/07/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = =
Crl.R.P. No.1006 of 2003
= = = = = = = = = = = =
Dated this the 11th day of July, 2008
ORDER
The accused in ST. No.97 of 1997 on the file of the J.F.C.M-III,
Thrissur, 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.6843 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.
Dated this the 11th day of July, 2008.
V. RAMKUMAR, JUDGE
sj