IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2460 of 2007()
1. NARENDRA BABU
... Petitioner
Vs
1. RAJAN & ANOTHER
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.RANJIT BABU
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/06/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl.R.P. No. 2460 OF 2007
````````````````````````````````````````````````````
Dated this the 22nd day of June, 2007
O R D E R
In this revision filed under section 397 read with
section 401 Cr.P.C., the petitioner, who was the accused in C.C.
No.1682/1998 on the file of the JFCM-I, Kollam challenges the
conviction entered and the sentence passed against him
concurrently by the courts below for an offence punishable under
section 138 of the Negotiable Instruments Act, 1881.
2. Pending this revision, the parties have settled the
matter and have filed Crl.M.A.No.7000/07 under section 147 of the
Act for recording the composition entered into by them. The
composition is recorded and it will have the effect of an acquittal
within the meaning of section 320(8) Cr.P.C.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks