IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2543 of 2005()
1. KOSHY VAIDYAN, S/O.KOSHY VAIDYAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. ANANDARAJAN, S/O. PADMANABHAN,
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/11/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 2543 OF 2005 C
````````````````````````````````````````````````````
Dated this the 16th day of November, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.114/2002 on the file of the JFCM-I, Haripad 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.12043/2007 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. The sum of Rs.78,750/- (Rupees seventy eight thousand seven
hundred and fifty only) deposited by the revision petitioner before the
trial court shall be permitted to be withdrawn by the 2nd
respondent/complainant as agreed to in the compounding petition.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks