IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1196 of 2006()
1. P.P.PADMANABHAN, S/O.OTHENAN VAIDYAR,
... Petitioner
Vs
1. A.KUNHIKRISHNA KURUP, S/O.RAMER ADIYODI,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.C.VALSALAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/08/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 1196 OF 2006 D
````````````````````````````````````````````````````
Dated this the 17th day of August, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.651/02 on the file of the JFCM, Nadapuram 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 trial court for the said offence.
2. Pending this revision, the parties have settled the matter
and have filed Crl.M.A.No.8733/2007 under section 147 of the Act for
recording the composition entered into by them. The said petition has
been signed by both the revision petitioner 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. The sum of Rs.15,000/- (Rupees fifteen thousand only)
deposited before the trial court pursuant to the orders of this court shall
be withdrawn by the 1st respondent complainant.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks