IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 481 of 2009()
1. SREEMATHI, PANTHALINGAL VEEDU,
... Petitioner
Vs
1. BENNY THOMAS, S/O.T.T.THOMAS,
... Respondent
2. STATE OF KERALA,REPRESENTED BY PUBLIC
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.V.A.JOHNSON (VARIKKAPPALLIL)
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/02/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.481 of 2009
* * * * * * * * * * * * * * * *
Dated: 10.02.2009
ORDER
The accused in S.T.No.4584 of 1998 on the file of the
J.F.C.M, Nilambur for an offence punishable under Section 138 of
the Negotiable Instruments Act, 1881, challenges the conviction
entered and the sentence passed against her concurrently by the
courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A.No. 1496 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 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. Money, if any, deposited by the revision
petitioner pursuant to the orders, if any, passed by the lower
appellate court shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 10th day of February, 2009.
V. RAMKUMAR, JUDGE.
sj