High Court Kerala High Court

N.Ravi vs V.U.Pathrose on 13 August, 2007

Kerala High Court
N.Ravi vs V.U.Pathrose on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3017 of 2007()


1. N.RAVI, MANGATTU HOUSE,
                      ...  Petitioner

                        Vs



1. V.U.PATHROSE, S/O ULAHANNAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.LIFFY P. FRANCIS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/08/2007

 O R D E R
                             V. RAMKUMAR, J.

                 ````````````````````````````````````````````````````
                       Crl. R.P. No. 3017 OF 2007
                 ````````````````````````````````````````````````````
                Dated this the 13th day of August, 2007

                                   O R D E R

The revision petitioner, who was the accused in

C.C.No.1436/2000 on the file of the JFCM-I, Ernakulam 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.8772/2007 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, paid by the revision petitioner pursuant to orders,

if any, passed by the lower appellate court shall be refunded to the

revision petitioner.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks