IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1329 of 2009()
1. K.K.KARTHIKEYAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.SANJAY
For Respondent :SRI.BIJU MEENATTOOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/04/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.1329 of 2009
* * * * * * * * * * * * * * * *
Dated: 8.04.2009
ORDER
The accused in C.C.No.188 of 2007 on the file of the
J.F.C.M, Ramankaray 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.3959 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.
This Crl. R.P. is disposed of as above.
Dated this the 8th day of April, 2009.
V. RAMKUMAR, JUDGE.
sj