IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3834 of 2006(D)
1. M.D. JOY ALIAS ANTONY,
... Petitioner
Vs
1. M.R. CHRISTOPHER, S/O.RAYMOND,
... Respondent
2. KERALA STATE REPRESENTED BY
For Petitioner :SRI.SUBHASH CYRIAC
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/12/2007
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 3834 of 2006 D
=====================
Dated this the 1st day of December, 2007
ORDER
The accused in C.C.No.1433 of 2000 on the file of the
Judicial First Class Magistrate-I, Aluva 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. 12709 of 2007 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.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR,JUDGE
rv
V. RAMKUMAR, J.
======================
Crl.R.P. No.
======================
Dated this the day of October, 2007
ORDER
The accused in C.C. / ST. No………………on the file of
the J.F.C.M, 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. of 2007 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 pursuant to the orders, if any, passed by the
lower appellate court shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR, JUDGE
rv