IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3259 of 2004(B)
1. C.K.RAJAN,
... Petitioner
Vs
1. P.G.JOHN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.K.S.MOHAMED HASHIM
For Respondent :SRI.N.K.MOHANLAL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/10/2007
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 3259 of 2004
=====================
Dated this the 16th day of October, 2007
ORDER
The accused in C.C.No.584 of 2000 on the file of the Judicial
First Class Magistrate-II, Aluva 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. 10889 of 2007 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. The revision
petitioner who is stated to be in prison shall be released from prison
forthwith unless his continued detention is found necessary in
connection with any other case, if any, against him.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE
rv