High Court Kerala High Court

T.D.George vs P.A.Raju on 1 April, 2008

Kerala High Court
T.D.George vs P.A.Raju on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 120 of 2000()



1. T.D.GEORGE
                      ...  Petitioner

                        Vs

1. P.A.RAJU
                       ...       Respondent

                For Petitioner  :SRI.RAJU JOSEPH

                For Respondent  :SRI.P.C.HARIDAS

The Hon'ble MR. Justice A.K.BASHEER

 Dated :01/04/2008

 O R D E R
                               A.K. Basheer, J.
                   - - - - - - - - - - - - - - - - - - - - - - - - -
                     Crl.R.P.Nos. 120 & 145/2000
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 1st day of April, 2008.
                                     ORDER

These two revision petitions are at the instance of the complainant

and accused respectively in a prosecution under Section 138 of the

Negotiable Instruments Act. While the complainant challenges the

adequacy of sentence imposed on the accused, the latter challenges the

legality and propriety of the order of conviction and sentence.

2. In view of the intervening developments, it is not necessary to

deal with the facts of the case. An application for composition of the

offence under section 147 of the Act has now been filed before this

Court. Sri.Raju Joseph learned counsel for the complainant submits that

he has received Rs.10,000/- from the learned counsel for the accused,

on behalf of his client as instructed, which will, after adjusting the

amount of Rs.5,000/- in deposit before the trial court, wipe off the entire

liability of Rs.15,000/- covered under the cheque in question. The

accused and the learned counsel for the parties have signed in the

application for composition. The accused has agreed that the sum of

Rs.5,000/- which he had deposited before the trial court can be

withdrawn by the complainant.

3. In the above facts and circumstances prayer for composition is

allowed and the accused is acquitted. The court below shall release the

amount of Rs.5,000/- in deposit to the complainant, if a motion is made

in this regard.

Revision Petitions are disposed of as above.

A.K. Basheer
Judge.

an.