IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3903 of 2007()
1. KRISHNAYYAN, NADUVILADOM, CHERUKARA,
... Petitioner
Vs
1. K.SHERIFF, S/O.ADIMAKUNJU,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.T.A.SHAJI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 3903 of 2007
* * * * * * * * * * * * * * * *
Dated: 23-03-2009
ORDER
The accused in C.C.No. 1229 of 2005 on the file of the
J.F.C.M.I, 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. 3098 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. Money, if any, deposited by the
revision petitioner pursuant to the orders, if any, passed by the
superior courts shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 23rd day of March 2009.
V. RAMKUMAR, (JUDGE)
ani.