IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 148 of 2003()
1. M/S. BENHUR TRADES & INVESTMENTS PVT.
... Petitioner
Vs
1. SHERRY JOHNSON, S/O. HARBERT JOHN,
... Respondent
For Petitioner :.
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MRS. Justice K.HEMA
Dated :27/10/2010
O R D E R
K.HEMA, J.
-----------------------------------------------
Crl.Appeal No.148 of 2003
-----------------------------------------------
Dated 27th October, 2010.
J U D G M E N T
This appeal arises from an order of acquittal.
2. The appellant filed a complaint against the
respondent, alleging offence under Section 138 of the
Negotiable Instruments Act. When the appeal came up for
hearing, the matter was referred to Lok Adalath, on a request
by both sides. The parties settled the matter at Lok Adalath
and a report is also sent by the Lok Adalath to this Court.
Learned counsel for the appellant submitted that appellant
received the money and this appeal is not pressed.
The appeal is dismissed as withdrawn.
K.HEMA, JUDGE.
tgs