IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3595 of 2007()
1. SHYJU, AGED 35 YRS,
... Petitioner
Vs
1. VASUDEVAN K.O.S/O.UMMITTY
... Respondent
2. STATE OF KERALA
For Petitioner :SRI. K.SHAJ
For Respondent :SRI.ANANDARAJAN.N
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/10/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 3595 OF 2007
````````````````````````````````````````````````````
Dated this the 5th day of October, 2007
O R D E R
The revision petitioner, who was the accused in
C.C.No.813/2005 on the file of the JFCM-I, 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.10527/2007 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