IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1755 of 2008()
1. SUGUNABABU.K., S/O. KRIKSHNAN KUTTY,
... Petitioner
Vs
1. KRISHNAN.K.,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.SUDHISH
For Respondent :SRI.VINOD SINGH CHERIYAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/07/2008
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No.1755 of 2008
=====================
Dated this the 4th day of July, 2008
ORDER
The accused in ST. No.1597/2005 on the file of the Judicial First
Class Magistrate, (Marad cases), Kozhikode 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.6706 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. Money, if any, deposited by the revision
petitioner before the trial court shall be refunded to the petitioner.
This Crl. R.P. is disposed of as above.
Dated this the 20thday of June 2008
V. RAMKUMAR,JUDGE.
css/