IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3929 of 2010()
1. P.K.PRASAD, S/O. KRISHNANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. P.K.ANANTHARAMAN, AKKARA MADOM,
For Petitioner :SRI.C.S.MANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/12/2010
O R D E R
V. RAMKUMAR, J.
====================
Crl.R.P. No.3929 of 2010
Dated====================2010.
this the 22nd day of December,
ORDER
The accused in C.C. No. 111 of 2004 on the file of
the Judicial First Class Magistrate-I, Kottayam 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. 12067 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 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 before
the trial court pursuant to the orders, if any, passed by the
superior courts shall be refunded to the revision
petitioner/accused.
This Crl. R.P. is disposed of as above.
Dated this the 22nd day of December, 2010.
V. RAMKUMAR, JUDGE.
rv