High Court Kerala High Court

Sasidharan @ Sasi vs K.M.Raju on 1 December, 2010

Kerala High Court
Sasidharan @ Sasi vs K.M.Raju on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3564 of 2010()



1. SASIDHARAN @ SASI
                      ...  Petitioner

                        Vs

1. K.M.RAJU
                       ...       Respondent

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  :SRI.A.R.DILEEP

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/12/2010

 O R D E R
                    * * * V.*RAMKUMAR,*J.* * *
                           * * * * * * * *
                    Crl.R.P. No. 3564 of 2010

                  Dated:
                    * * * * *1st* * * * * * * * * *
                              *
                                  December, 2010

                                ORDER

The accused in C.C. No. 162 of 2008 on the file of the

J.F.C.M. II, Ranni, 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. 11341 of 2010 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)
ani.