High Court Kerala High Court

Chandran vs State Of Kerala on 16 June, 2008

Kerala High Court
Chandran vs State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1944 of 2008()


1. CHANDRAN, S/O. SOMAN, SREEDEVIVILASOM
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. PUBLIC PROSECUTOR
                       ...       Respondent

2. JOJU M.JOAN, S/O. MATHAI JOHNY

                For Petitioner  :SRI.K.SANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/06/2008

 O R D E R
                        V. RAMKUMAR, J.
                =====================
                    Crl.R.P. No. 1944 of 2008
                =====================
            Dated this the 16th day of June, 2008.

                               ORDER

The accused in C.C. No. 614 of 2002 on the file of the

Judicial First Class Magistrate-III, Punalur 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. 5855 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.

rv