High Court Kerala High Court

Sebastian Jose vs State Of Kerala on 16 June, 2008

Kerala High Court
Sebastian Jose vs State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1943 of 2008()


1. SEBASTIAN JOSE, PEEDIAKKAL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. JOSEPH IMMANUEL, NOOZHUMURIYIL HOUSE,

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/06/2008

 O R D E R
                        V. RAMKUMAR, J.
                =====================
                    Crl.R.P. No. 1943 of 2008
                =====================
            Dated this the 16th day of June, 2008.

                               ORDER

The accused in C.C. No. 598 of 2004 on the file of the

Judicial First Class Magistrate-II (Mobile), Kottayam 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. 5854 of 2008 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.

rv