High Court Kerala High Court

N.K.Ramesh vs State Of Kerala Represented By on 2 September, 2008

Kerala High Court
N.K.Ramesh vs State Of Kerala Represented By on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 930 of 2007()


1. N.K.RAMESH S/O KRISHNAN, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. BIPIN ABRAHAM, VALIYAPARAMBIL HOUSE,

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :SRI.C.ANILKUMAR (KALLESSERIL)

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2008

 O R D E R
                           V. RAMKUMAR, J.
                         = = = = = = = = = = = =
                        Crl.R.P. No.930 of 2007
                         = = = = = = = = = = = =
              Dated this the 2nd day of September, 2008

                                 ORDER

The revision petitioner challenges the Annexure E order dated

3.2.07 passed by the J.F.C.M-I, Kochi altering the charge into one for

offences punishable under Sections 418 and 468 IPC as against the

original charge for an offence under Section 138 of the Negotiable

Instruments Act, 1881 .

2. Pending this revision, the revision petitioner and the

complainant have settled the matter. Crl.M.A.No.9237 of 2008 has

been filed under Section 482 Cr.P.C to compound the offences

punishable under Sections 418 and 468 IPC. In the light of the

decision of the Apex Court in Madan Mohan Abbot v. State of

Punjab (2008(3) KLT 19 SC), the aforementioned composition is

recorded and the revision petitioner shall stand acquitted of the

offences punishable under Sections 418 and 468 IPC. Consequently,

C.C.No.2299 of 2001 on the file of the J.F.C.M-I, Kochi shall stand

disposed of as above.

Dated this the 2nd day of September, 2008.

V. RAMKUMAR, JUDGE

sj