IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 740 of 2007()
1. CHANDRAN, S/O.GOPALAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.M.S.VINAYAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/07/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl.R.P. No. 740 OF 2007
````````````````````````````````````````````````````
Dated this the 3rd day of July, 2007
O R D E R
During the pendency of this revision the parties have
entered into a composition and have filed Crl.M.A.No.6742/2007
under section 320 Cr.P.C. to compound the offence punishable
under section 324 IPC. The said application is filed by the revision
petitioner as well as the defacto complainant injured and their
respective counsels. The composition is recorded and it will have
the effect of an acquittal within the meaning of section 320(8)
Cr.P.C. Money, if any, paid by the revision petitioner pursuant to
orders, if any, passed by the lower appellate court shall be
refunded to the revision petitioner.
This revision petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks