High Court Kerala High Court

P.P.Padmanabhan vs A.Kunhikrishna Kurup on 17 August, 2007

Kerala High Court
P.P.Padmanabhan vs A.Kunhikrishna Kurup on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1196 of 2006()


1. P.P.PADMANABHAN, S/O.OTHENAN VAIDYAR,
                      ...  Petitioner

                        Vs



1. A.KUNHIKRISHNA KURUP, S/O.RAMER ADIYODI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.C.VALSALAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/08/2007

 O R D E R
                             V. RAMKUMAR, J.

                 ````````````````````````````````````````````````````
                      Crl. R.P. No. 1196 OF 2006 D
                 ````````````````````````````````````````````````````
               Dated this the 17th day of August, 2007

                                   O R D E R

The revision petitioner, who was the accused in

C.C.No.651/02 on the file of the JFCM, Nadapuram 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 trial court for the said offence.

2. Pending this revision, the parties have settled the matter

and have filed Crl.M.A.No.8733/2007 under section 147 of the Act for

recording the composition entered into by them. The said petition has

been signed by both the revision petitioner as well as the complainant

and their respective counsels. The composition is recorded and it will

have the effect of an acquittal within the meaning of section 320(8)

Cr.P.C. The sum of Rs.15,000/- (Rupees fifteen thousand only)

deposited before the trial court pursuant to the orders of this court shall

be withdrawn by the 1st respondent complainant.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks