High Court Kerala High Court

Maneesh Sebastian vs K.P.Varghese on 23 November, 2007

Kerala High Court
Maneesh Sebastian vs K.P.Varghese on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4198 of 2007()


1. MANEESH SEBASTIAN, AGED 32,
                      ...  Petitioner

                        Vs



1. K.P.VARGHESE, S/O. POULOSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.GOPAKUMAR.G.

                For Respondent  :SRI.P.A.ISMAIL KHAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/11/2007

 O R D E R
                        V. RAMKUMAR, J.
                =====================
                    Crl.R.P. No. 4198 of 2007
                =====================
          Dated this the 23rd day of November, 2007

                               ORDER

The accused in C.C.No.619 of 2004 on the file of the

Judicial First Class Magistrate-II, 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. 12383 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