IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4490 of 2007(E)
1. ABOBACKER.P.A.
... Petitioner
Vs
1. SINDOORAM JEWELLERS
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/12/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Crl.R.P. No.4490 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of December, 2007
ORDER
The accused in C.C.No. 532 of 2001 on the file of the
Judicial First Class Magistrate-II Thrissur 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. 13075 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.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE
sj