High Court Kerala High Court

C.M. Sulaiman vs P. Rahim on 20 February, 2008

Kerala High Court
C.M. Sulaiman vs P. Rahim on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 449 of 2008()


1. C.M. SULAIMAN, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. P. RAHIM, S/O. KOYA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/02/2008

 O R D E R
                            V. RAMKUMAR, J.

                 - - - - - - - - - - - - - - - - - - - - - - -  -

                       Crl.R.P. No.  449 of 2008

                - - - - - -  - - - - - - - - - - - - - - - - - - -

            Dated this the   20th day of February, 2008


                                   ORDER

The accused in C.C. No.960/2002 on the file of the

J.F.C.M, Pattambi 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. 1520 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.

V. RAMKUMAR, JUDGE

ks