High Court Kerala High Court

K.N.Rajan vs M/S. Benhur Trades And … on 22 October, 2007

Kerala High Court
K.N.Rajan vs M/S. Benhur Trades And … on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2946 of 2004(C)


1. K.N.RAJAN, KOOTHUPARAMBIL, KUZHOOR P.O.,
                      ...  Petitioner

                        Vs



1. M/S. BENHUR TRADES AND INVESTMENTS (P)
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MATHEW ABRAHAM

                For Respondent  :SRI.S.RAJEEV

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/10/2007

 O R D E R
                              V. RAMKUMAR, J.

                  ````````````````````````````````````````````````````
                       Crl. R.P. No. 2946 OF 2004 C
                  ````````````````````````````````````````````````````
                Dated this the 22nd day of October, 2007

                                    O R D E R

The revision petitioner, who was the accused in

C.C.No.572/1999 on the file of the Additional CJM(E.O.), Ernakulam 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 trial court for the said offence.

2. Pending this revision, the parties have settled the matter

and have filed Crl.M.A.No.10890/2007 under section 147 of the Act for

recording the composition entered into by them. The said petition has

been signed by both the revision petitioner as well as the complainant

and their respective counsels. The composition is recorded and it will

have the effect of an acquittal within the meaning of section 320(8)

Cr.P.C. Money, if any, paid by the revision petitioner pursuant to orders

passed by the lower appellate court shall be refunded to the revision

petitioner.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks