High Court Kerala High Court

K.S.Ravi Kumar vs State Of Kerala Represented By The on 21 March, 2007

Kerala High Court
K.S.Ravi Kumar vs State Of Kerala Represented By The on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1248 of 2007()


1. K.S.RAVI KUMAR, PROPRIETOR,
                      ...  Petitioner

                        Vs



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

2. THAMPI JOSEPH, TITUS NIVAS,

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  :SRI.A.MUHAMMED RAFFI

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

 Dated :21/03/2007

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

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

                          CRL.R.P.NO.1248 of 2007

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

                 Dated this the 21st day of March,  2007





                                    ORDER

The matter has been settled out of court. Revision

petitioner/accused has filed a compounding petition, signed by

both the parties and their respective counsel. The same is

allowed. Matter stands compounded. The accused is acquitted.

Revision petitioner is ordered to be released forthwith, if not

required to be detained in any other case.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl