IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1049 of 2008()
1. SMT. VIMALAMANI AMMA D.J.,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. P.V. ABRAHAM,
For Petitioner :SRI.S.NIRMAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/03/2008
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No.1049 of 2008
=====================
Dated this the 28th day of March, 2008
ORDER
The accused in C.C. No. 2441 of 2003 on the file of the
Addl. Chief Judicial Magistrate, Ernakulam for an offence
punishable under Section 138 of the Negotiable Instruments Act,
1881, challenges the conviction entered and the sentence passed
against her concurrently by the courts below.
2. Pending this revision, the parties have settled the
matter. Crl.M.A.No. 1049 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