IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 129 of 2010()
1. JINANKUMAR.K.M., AGED 40 YEARS,
... Petitioner
Vs
1. PUSHPALATHA.K.P., W/O.MADHAVAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.K.JAYARAJ NAMBIAR
For Respondent :SRI.PHILIP M.VARUGHESE
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/01/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.129 of 2010
* * * * * * * * * * * * * * * *
Dated: 11.01.2010
ORDER
The accused in C.C.No.809/2000 on the file of the J.F.C.M-
IV, Kozhikode 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. 342 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.
This Crl. R.P. is disposed of as above.
Dated this the 11th day of January, 2010.
V. RAMKUMAR, JUDGE.
sj