High Court Kerala High Court

Unnikrishna vs State Of Kerala on 2 March, 2010

Kerala High Court
Unnikrishna vs State Of Kerala on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 733 of 2010()


1. UNNIKRISHNA, S/O. PARUAMMA, AGED 31
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/03/2010

 O R D E R
                         V. RAMKUMAR , J.
                 --------------------------------------------------
                         Crl.R.P. No. 733 of 2010
                ----------------------------------------------------
              Dated this the 2nd day of March, 2010.

                                   ORDER

The revision petitioner who was the sole accused in C.C.

No. 79 of 2007 on the file of the Judicial First Class Magistrate

-II, Palakkad, stands concurrently convicted for offences

punishable under Sections 324 and 448 IPC.

2. Pending this revision, the de facto complainant who was

examined as PW1, has compounded the offences with the

revision petitioner. The de facto complainant has filed Crl.M.A.

No. 2226 of 2010 along with an affidavit to the effect that the

matter has been settled between him and the revision petitioner

and that he has no subsisting grievance and requesting to record

the compromise.

3. Permission is granted and the composition is recorded.

It will have the effect of acquitting the revision petitioner of the

offences punishable under Sections 324 and 448 IPC in view of

Section 320(8) Cr.P.C.

This revision is disposed of as above.

Dated this the 2nd day of March, 2010.

V. RAMKUMAR, JUDGE.

rv