IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3 of 1997()
1. M.K.KOYAMMA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.JOHNSON ABRAHAM,VICENT PIOUS
For Respondent :SRI.T.H.ABDUL AZEEZ
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :28/06/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.R.P.No.3 of 1997
---------------------------------------------
Dated this the 28th day of June, 2007
O R D E R
The revision petitioner is the defacto complainant in
C.C.1/91 with respect to the offence under Sections 447, 324,
341 read with 34 of IPC.
2. The court below acquitted the accused in view of the
directions contained in writ petition (c) No.1128/96 of the
Supreme court as the matter was pending for 5 years. The above
position of law has been overruled in the decision of
Ramachandra Rao vs. State of Karnataka (2002(2) KLT 189).
Hence, the order of the court below is set aside and the matter is
remitted back to the court below. The court below shall dispose
of the matter on merits after issuing fresh summons to the
accused. Return the records.
The Crl.R.P. is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl