IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 4353 of 2007()
1. T.P.MURALEEDHARAN, AGED 53 YEARS,
... Petitioner
2. G.SUKUMARI, AGED 49 YEARS, W/O.
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. ERIC THOMAS, AGED 46, S/O. P.T.THOMAS,
For Petitioner :SRI.TOM JOSE
For Respondent :SRI.K.V.SADANANDA PRABHU
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :08/03/2010
O R D E R
P.S.GOPINATHAN, J.
= = = = = = = = = = = =
Crl,R.P.No.4353 of 2007.
= = = = = = = = = = = =
Dated this the 8th day of March, 2010.
O R D E R
No representation for the revision petitioners.
Adv.Sri.K.V.Sadananda Prabhu, the learned counsel for the
2nd respondent/defacto complainant, submitted that the
matter has been settled out of Court and in the civil court, a
compromise petition was filed. The 2nd respondent had also
filed a memo to that effect before the trial court. The
offence alleged in this case is under Section 406 and 420
IPC and that the offences are compoundable. In the above
circumstance, recording the above submission made by the
2nd respondent, this Criminal Revision Petition is dismissed
with liberty to file a compounding petition before the trial
court.
P.S.Gopinathan
(Judge)
Kvs/-