High Court Kerala High Court

Ajithkumar vs Parameswaran on 2 November, 2007

Kerala High Court
Ajithkumar vs Parameswaran on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3931 of 2007()


1. AJITHKUMAR, S/O.KUMARAN,
                      ...  Petitioner

                        Vs



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

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/11/2007

 O R D E R
                               V. RAMKUMAR, J.

                   ````````````````````````````````````````````````````
                         Crl. R.P. No. 3931 OF 2007
                   ````````````````````````````````````````````````````
                 Dated this the 2nd day of November, 2007

                                     O R D E R

The revision petitioner, who was the accused in

C.C.No.1292/2002 on the file of the JFCM, Kodungallur 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 trial court for the said offence.

2. Pending this revision, the parties have settled the matter and

have filed Crl.M.A.No.11548/2007 under section 147 of the Act for

recording the composition entered into by them. The said petition has

been signed by both the revision petitioner as well as the complainant and

their respective counsels. The composition is recorded and it will have the

effect of an acquittal within the meaning of section 320(8) Cr.P.C.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks