High Court Kerala High Court

P.A.Rabiya vs Satheeshan.K. on 5 January, 2010

Kerala High Court
P.A.Rabiya vs Satheeshan.K. on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 7 of 2010()


1. P.A.RABIYA, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. SATHEESHAN.K., S/O.KRISHNA KOMERA,
                       ...       Respondent

2. STATE - REPRESENTED BY THE PUBLIC

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :SRI.M.T.SURESHKUMAR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/01/2010

 O R D E R
                            V. RAMKUMAR, J.
                       * * * * * * * * * * * * * * * *
                          Crl.R.P. No.7 of 2010
                       * * * * * * * * * * * * * * * *
                         Dated: 05.01.2010

                                  ORDER

The accused in C.C.No.20 of 2005 on the file of the J.F.C.M

(Additional Munsiff), Kasaragod for an offence punishable under

Section 138 of the Negotiable Instruments Act, 1881, challenges

the conviction entered and the sentence passed against her

concurrently by the courts below.

2. Pending this revision, the parties have settled the

matter. Crl.M.A.No.13 of 2010 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 counsel. 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.

Dated this the 5th day of January, 2010.

V. RAMKUMAR, JUDGE.

sj