IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1314 of 2009()
1. BEEMA
... Petitioner
Vs
1. THOMAS JOSEPH AND ANOTHER
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/04/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.1314 of 2009
* * * * * * * * * * * * * * * *
Dated: 08.04.2009
ORDER
The accused in C.CNo.444 of 2006 on the file of the Chief
Judicial Magistrate, Alappuzha 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. 3913 of 2009 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, 2009.
V. RAMKUMAR, JUDGE.
sj