High Court Kerala High Court

Mercy Babu vs Silvy Thomas on 22 January, 2010

Kerala High Court
Mercy Babu vs Silvy Thomas on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 298 of 2010()


1. MERCY BABU, W/O.BABY, AGED 61, ROSHAN
                      ...  Petitioner

                        Vs



1. SILVY THOMAS, W/. THOMAS,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.N.C.SAJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/01/2010

 O R D E R
                           V. RAMKUMAR, J.
                      * * * * * * * * * * * * * * * *
                        Crl.R.P. No.298 of 2010
                      * * * * * * * * * * * * * * * *
                        Dated: 22.01.2010

                                 ORDER

The accused in C.C.No.1064 of 2002 on the file of the

Additional Chief Judicial Magistrate, Ernakulam for an offence

punishable under Section 138 of the Negotiable Instruments

Act, 1881, challenges the conviction entered and the sentence

passed against her concurrently by the courts below.

2. Pending this revision, the parties have settled the

matter. Crl.M.A.No. 853 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.

V. RAMKUMAR, JUDGE.

sj