IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 857 of 2010()
1. JOHN.E.J., S/O.JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. POTHAN KURIAN,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :SRI.GEORGE SEBASTIAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/03/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.857 of 2010
* * * * * * * * * * * * * * * *
Dated: 09.03.2010
ORDER
The accused in C.C.No.1112 of 2000 on the file of the
J.F.C.M-II (Mobile), Kottayam 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.2521 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 9th day of March, 2010.
V. RAMKUMAR, JUDGE.
sj