High Court Kerala High Court

Ahammed vs Prasannan on 25 February, 2009

Kerala High Court
Ahammed vs Prasannan on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 725 of 2009()


1. AHAMMED, S/O. ABDULLA,
                      ...  Petitioner

                        Vs



1. PRASANNAN, S/O. PARAMESWARAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/02/2009

 O R D E R
                      * * *V.*RAMKUMAR,*J.* * *
                            * * * * * * * *
                      *Crl.R.P. *No.* *725* * * * * *
                                           of 2009
                        * * * * *       *
                        Dated: 25-2-2009

                                 ORDER

The accused in C.C. No. 524 of 2002 on the file of the J.F.C.M.
Wadakkancherry 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. 2152 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 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. Money, if any,
deposited by the revision petitioner pursuant to the orders, if any,
passed by the lower appellate court shall be refunded to the revision
petitioner/accused.

This Crl. R.P. is disposed of as above.

Dated this the 25th day of February 2009.

V. RAMKUMAR, (JUDGE)
ani.