IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3562 of 2007()
1. SHAN,
... Petitioner
Vs
1. VIJAYAKUMARAN NAIR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.G.SUDHEER
For Respondent :SRI.R.GOPAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/10/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 3562 OF 2007
````````````````````````````````````````````````````
Dated this the 3rd day of October, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.29/2001 on the file of the JFCM-II, Nedumangadu 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.10439/2007 under section 147 of the Act for
recording the composition entered into by them. The said petition has
been signed by the revision petitioner’s counsel, the complainant and
his counsel. The learned counsel appearing for the complainant
submitted that the matter has been compounded and the complainant
has no subsisting grievances in the matter. 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