IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4284 of 2007()
1. GIRIJA, W/O. PAVITHRAN,
... Petitioner
Vs
1. ABDUL GAFOOR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.AJAYAKUMAR.G.
For Respondent :SRI.M.R.SARIN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/11/2007
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 4284 of 2007
=====================
Dated this the 29th day of November, 2007
ORDER
The accused in C.C.No. 294 of 2002 on the file of the
Judicial First Class Magistrate-I, Ernakulam for an offence
punishable under Section 138 of the Negotiable Instruments Act,
1881, challenges the conviction entered and the sentence passed
against her concurrently by the courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A.No. 12658 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.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE.
rv