High Court Kerala High Court

Raju @ Sivadas vs Baby on 7 December, 2007

Kerala High Court
Raju @ Sivadas vs Baby on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 352 of 2004(D)


1. RAJU @ SIVADAS, S/O.PARAMESWARAN NAIR,
                      ...  Petitioner

                        Vs



1. BABY, D/O. NARAYANAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/12/2007

 O R D E R
                           V. RAMKUMAR, J.
             - - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.R.P. No.352 of 2004
             - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 7th day of December, 2007

                                 ORDER

The accused in S.T. No. 3560 of 1998 on the file of the

Judicial First Class Magistrate-III, Thrissur 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. 12938 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.

This Crl. R.P. is disposed of as above.

V. RAMKUMAR,JUDGE

sj