High Court Kerala High Court

Sasi vs Chinnappan on 18 February, 2009

Kerala High Court
Sasi vs Chinnappan on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3729 of 2007()


1. SASI, S/O.KUTTAN, MANAPPARAMBIL,
                      ...  Petitioner

                        Vs



1. CHINNAPPAN, S/O.PAILY MANAKKIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.B.NANUTHAMPI

                For Respondent  :SRI.S.RAJEEV

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/02/2009

 O R D E R
                       V. RAMKUMAR, J.
          ============================
                  Crl.R.P. No. 3729 of 2007
         =============================
        Dated this the 18th day of February, 2009.

                             ORDER

The accused in S.T. No. 9072 of 2000 on the file of the

Judicial First Class Magistrate, N. 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. 1883 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. The petitioner shall

be released from prison forthwith, unless his continued

detention is found necessary in connection with any other case

Crl.R.P. No. 3729/2007 : 2 :

against him.

Registry shall fax this Order to the Superintendent,

Central Prison, Viyyur immediately.

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

Dated this the 18th day of February, 2009.

V. RAMKUMAR, (JUDGE)
rv