IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2087 of 2007()
1. NARAYANAN, THAKADIYIL HOUSE,
... Petitioner
Vs
1. T.E.VIDYADHARAN, THANDASHERIL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.C.K.VIDYASAGAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 2087 OF 2007 A
````````````````````````````````````````````````````
Dated this the 6th day of August, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.693/2003 on the file of the JFCM, Nedumkandam 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.8330/2007 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. Money, if any, paid by the revision petitioner pursuant to orders,
if any, passed by the lower appellate court shall be refunded to the
revision petitioner.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks