High Court Kerala High Court

K.P. Rajeevan vs M.K. Raju on 30 November, 2009

Kerala High Court
K.P. Rajeevan vs M.K. Raju on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2343 of 2008()


1. K.P. RAJEEVAN,
                      ...  Petitioner

                        Vs



1. M.K. RAJU,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/11/2009

 O R D E R
                         V. RAMKUMAR , J.
           -------------------------------------------------------------
                        Crl. A. No. 2343 of 2008
           ------------------------------------------------------------
          Dated this the 30th day of November, 2009.

                               JUDGMENT

When this appeal came up for hearing, the learned

counsel for the appellant submitted that since the

appellant/complainant has received the cheque amount

pursuant to a settlement between him and the 1st

respondent/accused, in a prosecution under Section 138 of

the Negotiable Instruments Act, 1881, he is not pressing the

appeal. The appeal is accordingly, dismissed for non-

prosecution.

Dated this the 30th day of November, 2009.

V. RAMKUMAR, JUDGE.

rv