High Court Kerala High Court

Kalathil Mohanan vs Abdu on 31 July, 2008

Kerala High Court
Kalathil Mohanan vs Abdu on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2580 of 2008()



1. KALATHIL MOHANAN
                      ...  Petitioner

                        Vs

1. ABDU
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :SRI.ANOOP MATHEW ABRAHAM

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/07/2008

 O R D E R
                             V. RAMKUMAR, J.
                      * * * * * * * * * * * * * * * *
                        Crl.R.P. No. 2580 OF 2008
                      * * * * * * * * * * * * * * * *
                            Dated: 31-07-2008

                                    ORDER

The accused in C.C. No. 845 of 1997 on the file of the J.F.C.M.
Taliparamba 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. 7792 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.

       Dated this the 31st day of    July 2008



                                                  V. RAMKUMAR, (JUDGE)
ani.