High Court Kerala High Court

Ashraf vs R.Noormuhammed on 1 April, 2008

Kerala High Court
Ashraf vs R.Noormuhammed on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1099 of 2008()


1. ASHRAF, S/O.V.P.MUHAMMED,
                      ...  Petitioner

                        Vs



1. R.NOORMUHAMMED, S/O.RAHIMMUTHU
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/04/2008

 O R D E R
                        V. RAMKUMAR, J.
                =====================
                    Crl.R.P. No. 1099 of 2008
                =====================
              Dated this the 1st day of April, 2008

                               ORDER

The accused in C.C.No. 206 of 2001 on the file of the Chief

Judicial Magistrate, Palakkad 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. 3252 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 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.

This Crl. R.P. is disposed of as above.

V. RAMKUMAR,JUDGE.

rv