High Court Kerala High Court

Saji vs State Of Kerala on 12 February, 2009

Kerala High Court
Saji vs State Of Kerala on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3558 of 2008()


1. SAJI, AGED 38 YEARS, S/O.RAPHEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

2. NOBERT, S/O.MATHAPPAN, VAZHUVELIL HOUSE,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.P.L.DEVADAS

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/02/2009

 O R D E R
                      * * *V.*RAMKUMAR,*J.* * *
                            * * * * * * * *
                     Crl.R.P. No. 3558 of 2008
                      *Dated:* *12-02-2009* * *
                        * * *     * * * * * * *


                                 ORDER

The accused in S.T. No. 1090 of 1999 on the file of the J.F.C.M.

North Paravur 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. 1421 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 12th day of February, 2009.

V. RAMKUMAR, (JUDGE)
ani.