IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 558 of 2009()
1. A.J.ANTONY, S/O.JOSEPH, AGED 44 YRS,
... Petitioner
2. C.M.JOSE, S/O.MATHEW,AGED 53 YRS,
Vs
1. M.RAGHAVAN NAIR, S/O.KORAN NAIR,
... Respondent
2. THE STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.V.A.SATHEESH
For Respondent :SRI.V.T.MADHAVANUNNI
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.558 of 2009
* * * * * * * * * * * * * * * *
Dated: 13.02.2009
ORDER
The accused in S.T.No.8735 of 2003 on the file of the
J.F.C.M-III, Kannur for an offence punishable under Section 138
of the Negotiable Instruments Act, 1881, challenge the
conviction entered and the sentence passed against them
concurrently by the courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A.No. 1692 of 2009 has been filed under Section
147 of the Negotiable Instruments Act, 1881 seeking permission
to record the composition entered into between the revision
petitioners and the complainant. The said petition has been
signed by both the revision petitioners as well as the
complainant and their respective counsel. In the light of this
development, the aforementioned composition is recorded and it
will have the effect of an acquittal of the revision petitioners
within the meaning of Sec. 320 (8) Cr.P.C. Money, if any,
deposited by the revision petitioners pursuant to the orders, if
any, passed by the lower appellate court shall be refunded to
the revision petitioners/accused.
This Crl. R.P. is disposed of as above.
Dated this the 13th day of February, 2009.
V. RAMKUMAR, JUDGE.
sj