IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1102 of 2010()
1. DINESH BABU,S/O.RAVEENDRAN,
... Petitioner
Vs
1. RAJI J.SIGMA ENTERPRISES,
... Respondent
2. STATE OF KLERALA, REPRESENTED BY
For Petitioner :SRI.AJAYA KUMAR. G
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/03/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = == = = = = = = = = =
Crl.R.P. No.1102 of 2010
= = = = = = = = = = = = = = = = =
Dated: 29.03. 2010
ORDER
The accused in C.C.No.835 of 1999 on the file of the
J.F.C.M-I, Kollam 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.3313 of 2010 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. 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 of the Prison concerned, immediately.
This Crl. R.P. is disposed of as above.
Dated this the 29th day of March, 2010
V. RAMKUMAR,JUDGE.
sj