High Court Kerala High Court

Venugopal vs C.R.Prakashan on 2 September, 2008

Kerala High Court
Venugopal vs C.R.Prakashan on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2940 of 2008()


1. VENUGOPAL, S/O.VAVA, PUTHENPURAYIL,
                      ...  Petitioner

                        Vs



1. C.R.PRAKASHAN, S/O.RAGHAVAN NAIR,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.VISHNU.R

                For Respondent  :SRI.K.RAVU

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2008

 O R D E R
                            V. RAMKUMAR, J.
                         = = = = = = = = = = = =
                         Crl.R.P.No.2940 of 2008
                         = = = = = = = = = = = =
               Dated this the 2nd day of September, 2008

                                 ORDER

The accused in C.C.No.398 of 2005 on the file of the J.F.C.M-I,

Vaikom 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.9080 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 2nd day of September, 2008.

V. RAMKUMAR, JUDGE

sj