IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 601 of 2008()
1. MR. M.J.MATHEW, AGED 47 YEARS
                      ...  Petitioner
                        Vs
1. MR. S.JAYAKUMAR, GOVERNMENT QUARTERS
                       ...       Respondent
2. STATE OF KERALA REPRESENTED BY
                For Petitioner  :SRI.ALIAS M.CHERIAN
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :28/02/2008
 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.R.P. No. 601 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 28th day of February, 2008
                                  ORDER
The accused in C.C.No. 458 of 2001 on the file of the
J.F.C.M- V (Special Court for Marklist Cases),
Thiruvananthapuram, 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.1908 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 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