IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 152 of 2010()
1. B.KAMALASANAN, JANAKI VILASOM BUNGLOW,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. PADMANABHAAN, THATTARAKUDI VEEDU,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/01/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.152 of 2010
* * * * * * * * * * * * * * * *
Dated: 12.01.2010
ORDER
The accused in S.T.No.348/2006 on the file of the J.F.C.M-
IV, Neyyattinkara 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.102 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 12th day of January, 2010.
V. RAMKUMAR, JUDGE.
sj