IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 923 of 2008()
1. NIXON
... Petitioner
Vs
1. JIBU ALEX
... Respondent
For Petitioner :SMT.JEENA JOSEPH
For Respondent :SRI.A.C.DEVY
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2008
O R D E R
V. RAMKUMAR, J.
.................................
Crl.R.P. No. 923 of 2008
....................................
Dated: 19-3-2008
ORDER
The accused in S.T. No. 3524 of 2000 on the file of the
J.F.C.M. North Paravur 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 courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A. No. 2827 of 2008 has been filed under
Section 147 of the Negotiable Instruments Act, 1881 seeking
permission to record the composition entered into between the
revision petitioner and the complainant. The said petition has
been signed by both the revision petitioner as well as the
complainant and their respective counsels. In the light of this
development, the aforementioned composition is recorded and it
will have the effect of an acquittal of the revision petitioner within
the meaning of Sec. 320 (8) Cr.P.C.
This Crl. R.P. is disposed of as above.
V. RAMKUMAR, (JUDGE)
ani.