IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1046 of 2003()
1. P.K.SASI S/O. KESAVAN,
... Petitioner
2. USHAMANI, S/O. SASI, OF DO.
Vs
1. P.K.NARENDRAN, PAZHUMOOTTIL HOUSE,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.S.SANTOSH KUMAR (PERUNAD)
For Respondent :SRI.V.PHILIP MATHEW
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/11/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 1046 OF 2003 C
````````````````````````````````````````````````````
Dated this the 5th day of November, 2007
O R D E R
The revision petitioners, who were the accused in
C.C.No.115/1994 on the file of the JFCM, Ranny for an offence
punishable under section 138 of the Negotiable Instruments Act,
1881, challenge the conviction entered and the sentence passed
against them concurrently by the trial court for the said offence.
2. Pending this revision, the parties have settled the
matter and have filed Crl.M.A.No.11511/2007 under section 147 of
the Act for recording the composition entered into by them. The
said petition has been signed by both the revision petitioners as
well as the complainant and their respective counsels. 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
V. RAMKUMAR, J.
““““““““““““““““““““““““““
Crl. R.P. No. 1046 OF 2003 C
““““““““““““““““““““““““““
O R D E R
5th day of November, 2007