High Court Kerala High Court

Shabu.S vs Manikuttan Nair on 10 September, 2007

Kerala High Court
Shabu.S vs Manikuttan Nair on 10 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3277 of 2007()



1. SHABU.S.
                      ...  Petitioner

                        Vs

1. MANIKUTTAN NAIR
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/09/2007

 O R D E R
                           V. RAMKUMAR, J.

               ````````````````````````````````````````````````````
                     Crl. R.P. No. 3277 OF 2007
               ````````````````````````````````````````````````````
             Dated this the 10th day of September, 2007

                                 O R D E R

The revision petitioner, who was the accused in

C.C.No.480/2004 on the file of the JFCM-II, Pathanamthitta 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 trial court for the

said offence.

2. Pending this revision, the parties have settled the

matter and have filed Crl.M.A.No.9564/2007 under section 147 of

the Act for recording the composition entered into by them. The

said petition has been signed by both the revision petitioner as

well as the complainant and their respective counsels. The

composition is recorded and it will have the effect of an acquittal

within the meaning of section 320(8) Cr.P.C.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks