High Court Kerala High Court

M.R.Vinod vs State Of Kerala on 2 September, 2008

Kerala High Court
M.R.Vinod vs State Of Kerala on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3069 of 2008()



1. M.R.VINOD
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.MINI.R.MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2008

 O R D E R
                        V. RAMKUMAR, J.
                   ...........................................
                    Crl.R.P. No. 3069 of 2008
                   ...........................................
         Dated this the 2nd day of September, 2008.

                                   ORDER

The accused in C.C. No. 660 of 2006 on the file of the

Judicial First Class Magistrate, Erattupetta 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. 9219 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 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.

Dated this the 2nd day of September, 2008.

V. RAMKUMAR,JUDGE.

rv