High Court Kerala High Court

Madhu @ Deleep Kumar vs Balan on 31 March, 2010

Kerala High Court
Madhu @ Deleep Kumar vs Balan on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1161 of 2010()


1. MADHU @ DELEEP KUMAR, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. BALAN, S/O SUBRAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.JAISON JOSEPH

                For Respondent  :SRI. P.S.APPU

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/03/2010

 O R D E R
                           V. RAMKUMAR, J.
                       * * * * * * * * * * * * * * * *
                        Crl.R.P. No.1161 of 2010
                       * * * * * * * * * * * * * * * *
                         Dated: 31.03.2010

                                  ORDER

The accused in C.C.No.965 of 2004 on the file of the

J.F.C.M, Chalakudy 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.3484 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 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 31st day of March , 2010.

V. RAMKUMAR, JUDGE.

sj