IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 853 of 2002()
1. T.P.CHANDRAN, S/O. GOVINDAN,
... Petitioner
Vs
1. KARUNAKARAN NAIR, S/O. KRISHNAN NAIR,
... Respondent
2. STATE OF KERALA, REPRESENTED
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/08/2008
O R D E R
V. RAMKUMAR, J.
=====================
Crl.R.P. No. 853 of 2002
=====================
Dated this the 8th day of August, 2008.
ORDER
The accused in C.C. Nos.943 of 1997 and 984 of 1997 on
the file of the Judicial First Class Magistrate, Vadakara
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. 8102 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 8 thday of August, 2008.
V. RAMKUMAR,JUDGE.
rv