High Court Kerala High Court

Lalu vs Ezhupunna Ulnadan Matsya … on 25 June, 2007

Kerala High Court
Lalu vs Ezhupunna Ulnadan Matsya … on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2476 of 2007(E)


1. LALU,S/O.DIVAKAN, CHANIMADATHIL VEEDU,
                      ...  Petitioner

                        Vs



1. EZHUPUNNA ULNADAN MATSYA THOZHILALI
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.N.RADHAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/06/2007

 O R D E R
                      V.RAMKUMAR, J.
                      ----------------------------
                    Crl.R.P.No. 2476/2007
                      -----------------------------
               Dated this 25th day of June, 2007

                            O R D E R

The accused in C.C.No. 41/2003 on the file of the

J.F.C.M-II, Cherthala, 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. 5893/2007 has been filed under Section

147 of the N.I.Act seeking the permission to record the

composition entered into by the revision petitioner with 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, composition is

recorded and it will have the effect of acquittal of the revision

petitioner within the meaning of Section 320(8) Cr.P.C.

This Crl.R.P is disposed of as above.

V.RAMKUMAR,
JUDGE
mrcs