High Court Kerala High Court

P.A. Jose vs Jose on 8 February, 2007

Kerala High Court
P.A. Jose vs Jose on 8 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 825 of 2005(C)


1. P.A. JOSE, PARAKKATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. JOSE, S/O. THOMAS, IDATHOTTIYIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.M.TOMY

                For Respondent  :SRI.T.A.UNNIKRISHNAN

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

 Dated :08/02/2007

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

              =================================

                       CRL. R.P. NO. 825 OF 2005

              =================================

              Dated this the 8th day of February 2007


                                  O R D E R

The revision petitioner, who is the accused in C.C. No.

127/2001 in the file of Judicial First Class Magistrate Court,

Kattappana, has filed an application seeking to compound the

matter. The above application is signed by the accused as well

as the complainant and the respective counsel. The same is

allowed. The case stands compounded and the accused

acquitted. The amount deposited shall be returned to the

accused.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV