IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1203 of 2010()
1. K.G.UNNIKRISHNAN,S/O.GOPALA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THANKAMANI, S/O.ACHUTHAN,THUSHARA,
For Petitioner :SRI.G.SUDHEER
For Respondent :SRI.S.K.VINOD
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/04/2010
O R D E R
* * * V.*RAMKUMAR,*J.* * *
* * * * * * * *
Crl.R.P. No. 1203 of 2010
* * * * * * * * * * * * * * * *
Dated: 6th day of April, 2010
ORDER
The accused in C.C. No. 471 of 2005 on the file of the J.F.C.M.
IV, (Principal Munsiff), Neyyattinkara, 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. 3621 of 2010 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 before the trial court 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.
V. RAMKUMAR, (JUDGE)
ani.