High Court Kerala High Court

C.K.Rajan vs P.G.John on 16 October, 2007

Kerala High Court
C.K.Rajan vs P.G.John on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3259 of 2004(B)


1. C.K.RAJAN,
                      ...  Petitioner

                        Vs



1. P.G.JOHN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.S.MOHAMED HASHIM

                For Respondent  :SRI.N.K.MOHANLAL

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/10/2007

 O R D E R
                         V. RAMKUMAR, J.
                  =====================
                       Crl.R.P. No. 3259 of 2004
                  =====================
             Dated this the 16th day of October, 2007

                                 ORDER

The accused in C.C.No.584 of 2000 on the file of the Judicial

First Class Magistrate-II, Aluva 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. 10889 of 2007 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 revision

petitioner who is stated to be in prison shall be released from prison

forthwith unless his continued detention is found necessary in

connection with any other case, if any, against him.

This Crl. R.P. is disposed of as above.

V. RAMKUMAR,JUDGE

rv