High Court Kerala High Court

Rajankutty K.S vs N.P.Vilasini Bai on 9 April, 2008

Kerala High Court
Rajankutty K.S vs N.P.Vilasini Bai on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1056 of 2000()



1. RAJANKUTTY K.S.
                      ...  Petitioner

                        Vs

1. N.P.VILASINI BAI
                       ...       Respondent

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/04/2008

 O R D E R
                            A.K.BASHEER, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.R.P.No.1056 OF 2000
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 9th day of April 2008

                                    ORDER

When this revision petition, which is at the instance of

the accused in a prosecution under Section 138 of the

Negotiable Instruments Act, came up for consideration on

April 4, 2008 it was submitted at the Bar that the matter had

already been settled between the parties and the complainant

had been paid the entire dues covered in the cheque.

Learned counsel had invited my attention to the photocopy of

the receipt issued by the complainant which was produced

along with Crl.M.P.5668/2000 in the revision petition.

2. Since the complainant was not served with notice in

the revision petition, the petitioner was directed to take out

notice through special messenger. Accordingly, respondent

No.1/complainant has been served with notice through

messenger. There is no appearance either in person or

through counsel.

Crl.R.P.No.1056 OF 2000
:: 2 ::

3. Learned counsel has made available original receipt

which was reportedly signed by the complainant. It is seen

that the counsel for the complainant had also signed in the

receipt dated November 2, 2000. Learned counsel submits

that in view of the fact that the petitioner had paid off the

entire liability and the matter having been settled between

them, the order of conviction and sentence may be set aside.

In the peculiar facts and circumstances of the case,

placing reliance on the original receipt which shall be marked

as Ext.X1 and form part of the record, I am satisfied that the

above prayer can be allowed. Accordingly, the order of

conviction and sentence passed against the petitioner is set

aside. He is acquitted. Revision petition is allowed.

(A.K.BASHEER, JUDGE)
jes