IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2011 of 2008()
1. T.SAJITHA, W/O.RAHMAN
... Petitioner
Vs
1. K.T.MOHAMED SHERIF
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/06/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No. 2011 of 2008
* * * * * * * * * * * * * * * *
Dated: 19-06-2008
ORDER
The accused in C.C. 172 of 2005 on the file of the J.F.C.M.
Nilambur 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. 6047 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)
ani.