IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2565 of 2007()
1. KUNJAHAMMED P.P., S/O.MOIDU HAJI,
... Petitioner
Vs
1. SEBASTIAN ELAVANKAL, S/O.SEBASTIAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.H.BADARUDDIN
For Respondent :SRI.C.A.JOSEPH
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/07/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl.R.P. No. 2565 OF 2007
````````````````````````````````````````````````````
Dated this the 2nd day of July, 2007
O R D E R
The revision petitioner, who was the accused in C.C.
No.430/2001 on the file of the Additional Chief Judicial Magistrate,
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 trial court for
the said offence.
2. Pending this revision, the parties have settled the matter
and have filed Crl.M.A.No.7298/2007 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. Money, if any, paid by the revision petitioner pursuant to orders,
if any, passed by the lower appellate court shall be refunded to the
revision petitioner.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks