IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2035 of 2008()
1. P.K.HARI, S/O.KUMARU, POKKOTTU PARAMBU,
... Petitioner
Vs
1. N.VIKRAMAN, S/O.NANU, DIVYA BHAVAN,
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SRIR.AZAD BABU
For Respondent :SRI.CHERIYAN KURUVILLA
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/06/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 2035 of 2008
* * * * * * * * * * * * * * * *
Dated: 24-06-2008
ORDER
The accused in C.C. 66 of 2006 on the file of the J.F.C.M,
Ramankary, Alapppuzha 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. 6167 of 20087 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. Money, if any,
deposited by the revision petitioner pursuant to the orders, if any,
passed by the lower appellate court shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 24th day of June 2008.
V. RAMKUMAR, (JUDGE)
ani.