High Court Kerala High Court

Ravi vs State Of Kerala on 6 November, 2009

Kerala High Court
Ravi vs State Of Kerala on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3437 of 2005()


1. RAVI, S/O.THEETHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :06/11/2009

 O R D E R
                      P.S.GOPINATHAN, J.
                 ----------------------------------------
                    Crl.R.P.No.3437 of 2005
                 ----------------------------------------
          Dated this the 6th day of November, 2009

                                ORDER

As per the conviction and sentence in C.C.No.173 of 1999

on the file of the Judicial Magistrate of First Class-I, Palakkad as

modified in Criminal Appeal No.8 of 2002, the revision petitioner

is sentenced to simple imprisonment for two months under

Section 323 I.P.C. and one month under Section 448 I.P.C.

It is reported that the revision petitioner is no more. The

learned counsel filed a memo also. In the above circumstance,

the revision petition is dismissed as abated.

P.S.GOPINATHAN, JUDGE

skj