IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2946 of 2004(C)
1. K.N.RAJAN, KOOTHUPARAMBIL, KUZHOOR P.O.,
... Petitioner
Vs
1. M/S. BENHUR TRADES AND INVESTMENTS (P)
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent :SRI.S.RAJEEV
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/10/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 2946 OF 2004 C
````````````````````````````````````````````````````
Dated this the 22nd day of October, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.572/1999 on the file of the Additional CJM(E.O.), Ernakulam 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.10890/2007 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
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