IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1487 of 2008()
1. ANITHA VISWAMBARAN, W/O.VISWAMBARAN,
... Petitioner
Vs
1. T.S.THOMAS,THALATHAYIL HOUSE, ELANTHOOR
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :SRI.JACOB P.ALEX
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/04/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.1487 of 2008
* * * * * * * * * * * * * * * *
Dated: 08.04.2010
ORDER
The accused in S.T.No.520/2003 of on the file of the Chief
Judicial Magistrate Court, Pathanamthitta for an offence
punishable under Section 138 of the Negotiable Instruments
Act, 1881, challenges the conviction entered and the sentence
passed against her concurrently by the courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A.No.3469 of 2010 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 counsel. 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.
Dated this the 8th day of April, 2010.
V. RAMKUMAR, JUDGE.
sj