IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1292 of 2010()
1. LALGI M.V. MANATHU THUNDIYIL HOUSE,
... Petitioner
Vs
1. RAMESH RAO, S/O.P.K.ANANTHA RAO,
... Respondent
2. STATE OF KERALA REPRESENTED BY LEARNED
For Petitioner :SRI.C.ANILKUMAR (KALLESSERIL)
For Respondent :SRI.C.Y.VINOD KUMAR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/04/2010
O R D E R
V. RAMKUMAR, J.
===============
Crl.R.P. No.1292 of 2010
=================
Dated this the 9th day of April, 2010.
ORDER
The accused in C.C. No. 1161 of 2001 on the file of the
Judicial First Class Magistrate-I, Kochi 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. 3846 of 2010 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. Money, if any, deposited by the
revision petitioner before the trial court pursuant to the orders, if
any, passed by the superior courts shall be refunded to the
revision petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 9th day of April, 2010.
V. RAMKUMAR, JUDGE.
rv