IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2903 of 2008()
1. ASHRAF UDDIN
... Petitioner
Vs
1. VIJAYAKUMARA PILLAI
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI.V.ANIL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/08/2008
O R D E R
V. RAMKUMAR, J.
...........................................
Crl.R.P. No. 2903 of 2008
...........................................
Dated this the 25th day of August, 2008.
ORDER
The accused in C.C. No. 67 of 1999 on the file of the
Judicial First Class Magistrate, Paravur 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. 8803 of 2008 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.
Dated this the 25th day of August, 2008.
V. RAMKUMAR,JUDGE.
rv