IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 700 of 1998()
1. VIDHYADHARAN
... Petitioner
Vs
1. AJAYAN
... Respondent
For Petitioner :SRI.MAT.PAI
For Respondent :SRI.N.P.SAMUEL
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :22/08/2007
O R D E R
K.R.UDAYABHANU, J
-----------------------------------------
Crl.R.P.No.700 of 1998
&
Crl.R.P.No.701 of 1998
-----------------------------------------
Dated this the 22nd day of August, 2007
O R D E R
The revision petitioner is the accused who stands convicted
for the offence under Section 138 of the Negotiable Instruments
Act. During the pendency of the proceedings, the complainant
died and his wife got impleaded as additional 3rd respondent.
2. It is submitted that the above matter has been settled.
In the circumstances, the findings of the courts below is set aside.
The accused is acquitted.
The criminal revision petitions are disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl
K.R.UDAYABHANU, J
Crl.R.C.No.13/2002
ORDER
22nd August 2007