IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 898 of 2008()
1. K.POKUTTY, AGED 63 YEARS, S/O.UMMER,
... Petitioner
Vs
1. K.ABOOTTY, S/O.UMMER, KARANGOD HOUSE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.C.KHALID
For Respondent :SMT.NAMITHA JYOTHISH
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/03/2008
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - -
Crl.R.P.No. 898 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of March, 2008
ORDER
The accused in C.C.No.100 of 1999 on the file of the
J.F.C.M, Thalassery 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.2739 of 2008 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 counsels. 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.
V. RAMKUMAR, JUDGE
sj