High Court Kerala High Court

V.K. Gopinath vs Dr. T.Baburaj & Another on 2 June, 2008

Kerala High Court
V.K. Gopinath vs Dr. T.Baburaj & Another on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 752 of 2008()



1. V.K. GOPINATH
                      ...  Petitioner

                        Vs

1. DR. T.BABURAJ & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.TITUS MANI

                For Respondent  :SRI.SAJITH KUMAR V.

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/06/2008

 O R D E R
                               V. RAMKUMAR, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P. No. 752 of 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 2nd day of June, 2008

                                     ORDER

The petitioner, who is the accused in C.C.No.228 of 2003 on the

file of the J.F.C.M-I, Kanjirappally 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. 5012 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 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.

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

V. RAMKUMAR, JUDGE

sj