IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 915 of 2004()
1. ABDUL NAZAR K., S/O. MOHAMMED,
... Petitioner
Vs
1. P.HASSAN, S/O. ALAVI, R/O. SWEET STORE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :SRI.K.ANAND
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/12/2010
O R D E R
V. RAMKUMAR, J.
---------------------------------------
Crl. Appeal No. 915 of 2004
---------------------------------------
Dated this the 14th day of January, 2010
J U D G M E N T
The complainant in S.T . No. 20/1998 on the file of
J.F.C.M. Nilampur challenges the acquittal of the accused in
a prosecution under section 138 of the Negotiable
Instruments Act. Pending this appeal the appellant has
compounded the offence with the first respondent/accused
and they have filed a joint petition in terms of section 147
of the Negotiable Instruments Act. The composition is
recorded. Since the complainant has settled the matter with
the accused, he does not have any subsisting grievance in
the matter and accordingly this appeal is dismissed for non
prosecution.
V. RAMKUMAR, JUDGE