IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1404 of 2001()
1. P.MADHAVAN
... Petitioner
Vs
1. K.BHASKARAN
... Respondent
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/05/2008
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No.1404 of 2001
=====================
Dated this the 30th day of May, 2008
ORDER
The accused in C.C. No. 19/1998 on the file of the Judicial
First Class Magistrate I, Thamarassery 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. 4997 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.
css/
V. RAMKUMAR, J.
– – – – – – – – – – – – – – – – –
CRL.R.P. No. of 2008
– – – – – – – – – – – – – – – –
Dated this the 28th day of May 2008
O R D E R
The accused in C.C. / ST. No………………on the file of the
J.F.C.M, 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. of 2007 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.
V. RAMKUMAR, JUDGE
css/