IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2657 of 2008()
1. BABU, AGED 42 YEARS
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. A.V.MTHAI, S/O. VARGHESE,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.A.H.NAJMAL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 2657 OF 2008
* * * * * * * * * * * * * * * *
Dated: 06-08-2008
ORDER
The accused in C.C. No. 1622 of 2003 on the file of the
J.F.C.M.Muvattupuzha 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. 8043 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 6th day of August 2008
V. RAMKUMAR, (JUDGE)
ani.