High Court Kerala High Court

N.Gopinatha Pillai vs M/S.Essen Banker on 13 November, 2007

Kerala High Court
N.Gopinatha Pillai vs M/S.Essen Banker on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3856 of 2007()


1. N.GOPINATHA PILLAI, GOKULAM HOUSE,
                      ...  Petitioner

                        Vs



1. M/S.ESSEN BANKER, THAVELATHIL BUILDINGS,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/11/2007

 O R D E R
                              V. RAMKUMAR, J.

                  ````````````````````````````````````````````````````
                       Crl. R.P. No. 3856 OF 2007 B
                  ````````````````````````````````````````````````````
              Dated this the 13th day of November, 2007

                                    O R D E R

The revision petitioner, who was the accused in

C.C.No.184/2002 on the file of the CJM, Pathanamthitta 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 trial court for the said offence.

2. Pending this revision, the parties have settled the matter

and have filed Crl.M.A.No.11789/2007 under section 147 of the Act for

recording the composition entered into by them. The said petition has

been signed by both the revision petitioner as well as the complainant

and their respective counsels. The composition is recorded and it will

have the effect of an acquittal within the meaning of section 320(8)

Cr.P.C. Money, if any, deposited before the trial court by the revision

petitioner pursuant to orders passed by the court shall be refunded to

the revision petitioner/accused.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks