High Court Kerala High Court

T.G.Johnson vs Mathew Panicker on 1 July, 2008

Kerala High Court
T.G.Johnson vs Mathew Panicker on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2177 of 2008()


1. T.G.JOHNSON, S/O. GEEVARGHESE
                      ...  Petitioner

                        Vs



1.  MATHEW PANICKER, S/O. SIMON
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2008

 O R D E R
                                V. RAMKUMAR, J.
                               =====================
                                Crl.R.P. No.2177 of 2008
                               =====================
                         Dated this the Ist day of July, 2008

                                         ORDER

The accused in C.C. No.740/2002 on the file of the Judicial First

Class Magistrate I, Kottarakkara 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. 6581 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.

Dated this the Ist day of June 2008

V. RAMKUMAR,JUDGE.

css/