IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2115 of 2008()
1. KUTTIKRISHNAN NAIR
... Petitioner
Vs
1. K.K.VASUDEVAN NAIR
... Respondent
For Petitioner :SRI.P.F.FRANCIS
For Respondent :SRI.JOHN VARGHESE (VEYKKAN)
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/06/2008
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - -
Crl.R.P. No.2115 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of June , 2008
ORDER
The accused in C.C.No.537 of 2000 on the file of the
J.F.C.M-I,North Paravur 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. 6200 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 counsel. 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 26th day of June, 2008.
V. RAMKUMAR, JUDGE
sj