IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 921 of 2009()
1. PAILY VARKEY @ KAVADAM KUNJU
... Petitioner
Vs
1. T.S.VIJAYAN & ANOTHER
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.MANUEL KACHIRAMATTAM
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/03/2009
O R D E R
V. RAMKUMAR, J.
==============================
Crl.R.P. No.921 of 2009
==============================
Dated this the 13th day of March, 2009.
ORDER
The accused in S.T.No.98 of 2004 on the file of the Judicial First
Class Magistrate, Kothamangalam 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. 2772 of 2009 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.
Dated this the 13th day of March, 2009.
V. RAMKUMAR, JUDGE.
sj