IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2770 of 2005()
1. ABDUL SALAM, VELLARA HOUSE,
... Petitioner
Vs
1. SAJI K.K., PROPRIETOR,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.S.SANTOSH KUMAR (PERUNAD)
For Respondent :SRI.S.MUHAMMED HANEEFF
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/11/2007
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No.2770 of 2005
=====================
Dated this the 21st day of November, 2007
ORDER
The accused in C.C.No.280 of 2001 on the file of the
Judicial First Class Magistrate, Ranny 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.12082 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. Out of the sum of Rs.20,000/-(Rupees
twenty thousand only) deposited before the Trial Court, a sum of
Rs.10,000/-(Rupees ten thousand only) will be permitted to be
withdrawn by the revision petitioner and the balance amount shall
be permitted to be withdrawn by the 1st respondent- complainant.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE
sj