IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 986 of 2009()
1. JOSE MATHEW,S/O MATHEW,MELALATHIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SHIBU JOSEPH,S/O.JOSEPH,KALAPPURACKAL
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.ROY GEORGE
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/03/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.986 of 2009
* * * * * * * * * * * * * * * *
Dated: 18.03.2009
ORDER
The accused in C.C.No.367 of 2003 on the file of the
J.F.C.M, Ettumanoor 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.2942 of 2009 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. Money, if any, deposited by the
revision petitioner pursuant to the orders, if any, passed by the
lower appellate court shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 18th day of March, 2009.
V. RAMKUMAR, JUDGE.
sj