IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 4654 of 2007()
1. V.MANOHARAN, AGED 54, S/O.VIDHYADHARAN,
... Petitioner
Vs
1. C.N.PRABHAKARAN PILLAI,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.MANJU ANTONEY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/05/2008
O R D E R
V. RAMKUMAR, J.
........................................
Crl.R.P. No. 4654 of 2008
............................................
Dated: 28-05-2008
ORDER
The accused in C.C.No. 893 of 2002 on the file of the
J.F.C.M.Thiruvalla, 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. 5081 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.