High Court Kerala High Court

K.R.Sajeev vs Roy Jacob on 6 April, 2009

Kerala High Court
K.R.Sajeev vs Roy Jacob on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 988 of 2003()


1. K.R.SAJEEV,
                      ...  Petitioner

                        Vs



1. ROY JACOB,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.KNAUSHAD

                For Respondent  :SRI.PAUL MATHEW (PERUMPILLIL)

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/04/2009

 O R D E R
                          V. RAMKUMAR, J.
                 * * * * * * * * * * * * * * * *
                   Crl.R.P. No.     988 of 2003
                 * * * * * * * * * * * * * * * *
                       Dated:     6-4-2009

                               ORDER

The accused in C.C. No. 549 of 1998 on the file of the

Addl. Chief Judicial Magistrate (Economic Offences), 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 courts below.

2. Pending this revision, the parties have settled the

matter. Crl.M.A.No. 3650 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 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.

Sd/-V. RAMKUMAR, (JUDGE)

ani.

/true copy/

V. RAMKUMAR, J.

* * * * * * * * * * * * * * * *
    Crl.R.P. No.  988 of 2003
* * * * * * * * * * * * * * * *
         Dated:     6-4-2009

                        ORDER