High Court Kerala High Court

K.Venugopalan Nair vs State Of Kerala on 19 March, 2009

Kerala High Court
K.Venugopalan Nair vs State Of Kerala on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1011 of 2009()


1. K.VENUGOPALAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. J.RAJU, S/O.JAMES, PUTHENPURACKAL VEEDU,

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  :SRI.PADMALAYAN.P.P.

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/03/2009

 O R D E R
                         V. RAMKUMAR, J.
                      * * * * * * * * * * * * * * * *
                    Crl.R.P. No. 1011 of 2009
                      * * * * * * * * * * * * * * * *
                      Dated: 19-03-2009

                                ORDER

The accused in C.C. No. 471 of 1999 on the file of the

J.F.C.M. Kayamkulam 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. 3022 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.

Dated this the 19th day of March 2009.

V. RAMKUMAR, (JUDGE)
ani.