IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4120 of 2007()
1. ANTONY(BAIJU), S/O V.J.XAVIER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. BALAKRISHNAN NAIR, S/O P.KRISHNA PILLAI,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/11/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 4120 OF 2007
````````````````````````````````````````````````````
Dated this the 19th day of November, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.741/2003 on the file of the JFCM-II, Aluva 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.12137/2007 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. Money, if any, paid by the revision petitioner pursuant to orders,
if any, passed by the lower appellate court shall be refunded to the
revision petitioner.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks