High Court Kerala High Court

S.Ganesan vs State Of Kerala on 12 November, 2009

Kerala High Court
S.Ganesan vs State Of Kerala on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3464 of 2009()


1. S.GANESAN, TECHNICAL GRADE I,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. P.PREMKUMARAN, S/O.PADMANABHAN NAIR,

                For Petitioner  :SRI.M.R.NANDAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/11/2009

 O R D E R
                          V. RAMKUMAR, J.
                      * * * * * * * * * * * * * * * *
                      Crl.R.P. No.3464 of 2009
                      * * * * * * * * * * * * * * * *
                        Dated: 12.11.2009

                                 ORDER

The accused in C.C.No.304 of 2003 on the file of the

J.F.C.M-III, Palakkad 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.10909 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 counsel. 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