High Court Kerala High Court

P.S. Thomas vs K.A. Abraham on 20 November, 2007

Kerala High Court
P.S. Thomas vs K.A. Abraham on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 631 of 2001()



1. P.S. THOMAS
                      ...  Petitioner

                        Vs

1. K.A. ABRAHAM
                       ...       Respondent

                For Petitioner  :SRI.SEBASTIAN THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :20/11/2007

 O R D E R
                      K.R.UDAYABHANU, J
                   ---------------------------------------------
                      Crl.R.P.No.631 of 2001
                   ---------------------------------------------
             Dated this the 20th day of November, 2007


                               O R D E R

The revision petitioner stands convicted for the offence

under Section 138 of the Negotiable Instruments Act and

sentenced to undergo simple imprisonment for three months and

to pay a fine of Rs.15,000/- and in default, to undergo simple

imprisonment for three months.

2. It is submitted that the matter has been settled. The

revision petitioner has also produced Annexure I copy of the

receipt as per which the complainant has acknowledged the

payment of the amounts due. Notice issued to the

respondents/complainant was received but there is no

appearance. It appears that the revision petitioner/accused has

settled the matter. In the circumstances, the order of the court

below is set aside. The revision petitioner/accused is acquitted.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE
csl