IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1429 of 2009()
1. BIJU GOPINATHAN NAIR, AGED 41 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. BOSE THOMAS, IDUKKUTHARAYIL HOUSE,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :SRI.ROY VANCHIPURACKAL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/04/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 1429 of 2009
* * * * * * * * * * * * * * * *
Dated: 30-04-2009
ORDER
The accused in S.T. No. 1275 of 2005 on the file of the
J.F.C.M.I, Kottayam, 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. 4322 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 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. The petitioner shall
be released from prison forthwith, unless his continued
detention is found necessary in connection with any other
case against him.
Registry shall communicate this order to the
Superintendent, Sub Jail, Kollam where the petitioner is
housed.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR, (JUDGE)
ani.