High Court Kerala High Court

K.M.Mariam vs K.Madhavan on 17 June, 2008

Kerala High Court
K.M.Mariam vs K.Madhavan on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3538 of 2005()


1. K.M.MARIAM, W/O.ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. K.MADHAVAN, S/O.KAKKAT AMBU,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR (B/O)

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/06/2008

 O R D E R
                           V. RAMKUMAR, J.
                          =====================
                           Crl.R.P. No.3538 of 2005
                          =====================
                   Dated this the 17th day of June, 2008

                                    ORDER

The accused in C.C. No.641/2002 on the file of the Judicial First

Class Magistrate II, Hosdurg 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.5712 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.

css/