IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4400 of 2007()
1. HENDRY PADUVA, S/O.PADUVA, AGED 33 YEARS
... Petitioner
Vs
1. V.A.ABBAS, S/O.AHAMMED, VARIKKADAN VEEDU
... Respondent
2. THE STATE OF KERALA REP. BY PUBLIC
For Petitioner :SRI.K.S.RAJEEV (ALUVA)
For Respondent :SRI.N.P.PRAJEESH
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/12/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Crl.R.P. No. 4400 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of December, 2007
ORDER
The accused in S.T. No. 3354 of 2002 on the file of the
Judicial First Class Magistrate, Perumbavoor 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.13009 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
sj