High Court Kerala High Court

Louis vs Paul on 2 July, 2008

Kerala High Court
Louis vs Paul on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1189 of 2003()


1. LOUIS, S/O. AAKKALATH PLACKAL DEVASSY
                      ...  Petitioner

                        Vs



1. PAUL S/O. ARAKKAL MAROCKY AUTHONY,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.ABI ANTONY

                For Respondent  :SMT.P.DEEPTHI

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/07/2008

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - - - - - - - - -
                    Crl.R.P. No. 1189 of 2003
              - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 2nd day of July, 2008

                                  ORDER

The accused in S.T. No. 5345 of 1999 on the file of the

J.F.C.M-I, Thrissur 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. 6358 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 2nd day of July, 2008.

V. RAMKUMAR, JUDGE

sj