IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2595 of 2005()
1. R.A.MOHAMMED YOUSEF, AGED 56,
... Petitioner
Vs
1. THE NATIONAL SMALL INDUSTRIES
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.N.RAMAKRISHNAN NAIR
For Respondent :SRI.K.P.DANDAPANI
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/04/2008
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 2595 of 2005
=====================
Dated this the 11th day of April, 2008
ORDER
The accused in C.C.No. 265 of 2000 on the file of the
Judicial First Class Magistrate-I, Ernakulam 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. 3562 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.
rv