High Court Kerala High Court

Thomas Mathew vs State Of Kerala on 2 March, 2010

Kerala High Court
Thomas Mathew vs State Of Kerala on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1726 of 2007()


1. THOMAS MATHEW, KOVATTIPARAMBIL @
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SABU M.G., MATTATHIL HOUSE,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :SRI.PRINCE J.PANANAL

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/03/2010

 O R D E R
                             V. RAMKUMAR, J.
                         * * * * * * * * * * * * * * * *
                         Crl.R.P. No.1726 of 2007
                         * * * * * * * * * * * * * * * *
                          Dated: 02.03.2010

                                    ORDER

The accused in S.T.No.607 of 2005 on the file of the J.F.C.M-

I, Idukki 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. 2038 of 2010 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 counsel. 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 pursuant to the orders, if any,

passed by the superior courts shall be refunded to the revision

petitioner/accused.

This Crl. R.P. is disposed of as above.

Dated this the 2nd day of March , 2010.

V. RAMKUMAR, JUDGE.

sj