High Court Kerala High Court

In The High Court Of Kerala At … vs S.M. Abdulla on 30 July, 2008

Kerala High Court
In The High Court Of Kerala At … vs S.M. Abdulla on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1323 of 2006()


2. 1
                      ...  Petitioner
1. ANWAR HUSSAIN, AGED 60 YEARS,

                        Vs



1. S.M. ABDULLA, AGED 51 YEARS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SMT.R.PADMAKUMARI

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/07/2008

 O R D E R
                               V. RAMKUMAR, J.
                             * * * * * * * * * * * * * * * *
                           Crl.R.P. No. 1323 OF 2006
                             * * * * * * * * * * * * * * * *
                             Dated: 30-07-2008


                                       ORDER

The accused in C.C. 256 OF 2001 on the file of the Chief Judicial
Magistrate, Kasaragod 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. 7595 of 2007 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 pursuant to the orders, if any, passed by the lower appellate
court shall be refunded to the revision petitioner/accused.

This Crl. R.P. is disposed of as above.

Dated this the 30th day of July 2008.

V. RAMKUMAR, (JUDGE)
ani.