High Court Kerala High Court

V.P.Rajeev vs T.K.Annie on 11 July, 2008

Kerala High Court
V.P.Rajeev vs T.K.Annie on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1006 of 2003()


1. V.P.RAJEEV, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. T.K.ANNIE, D/O. T.I. JOSEPH,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.RENJITH THAMPAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/07/2008

 O R D E R
                            V. RAMKUMAR, J.
                         = = = = = = = = = = = =
                        Crl.R.P. No.1006 of 2003
                         = = = = = = = = = = = =
                 Dated this the 11th day of July, 2008

                                  ORDER

The accused in ST. No.97 of 1997 on the file of the J.F.C.M-III,

Thrissur, 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.6843 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.

Dated this the 11th day of July, 2008.

V. RAMKUMAR, JUDGE

sj