High Court Kerala High Court

Ramkumar vs Shanmughan on 22 October, 2007

Kerala High Court
Ramkumar vs Shanmughan on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 313 of 2001()



1. RAMKUMAR
                      ...  Petitioner

                        Vs

1. SHANMUGHAN
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.N.SUKUMARAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/10/2007

 O R D E R
                        V. RAMKUMAR, J.
                =====================
                      Crl.R.P. No. 313 of 2001
                =====================
           Dated this the 22nd day of October, 2007

                               ORDER

The accused in ST. No.5948 of 1998 on the file of the

Judicial First Class Magistrate, Chittur 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. 10896 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. Amount, if any, deposited

before the trial court shall be withdrawn by the revision

petitioner.

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

V. RAMKUMAR,JUDGE

rv