High Court Kerala High Court

Saleena P.A vs Aji Paul on 7 March, 2007

Kerala High Court
Saleena P.A vs Aji Paul on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1018 of 2007()



1. SALEENA P.A.
                      ...  Petitioner

                        Vs

1. AJI PAUL
                       ...       Respondent

                For Petitioner  :SRI.P.M.SANEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :07/03/2007

 O R D E R
                            K.R.UDAYABHANU, J

                       ---------------------------------------------

                         CRL.R.P.No.1018 of 2007

                        ---------------------------------------------

                   Dated this the 7th day of March, 2007






                                       ORDER

The matter has been settled. A compounding petition has

been filed, signed by both the parties and their respective

counsel, seeking to compound the matter. Hence the case is

compounded and the accused acquitted.

The Criminal Revision Petition is disposed of accordingly.

K.R.UDAYABHANU,

JUDGE

csl