IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 952 of 2000()
1. S.ABDUL RASHEED
... Petitioner
Vs
1. MIHAR STEELS
... Respondent
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent :SRI.G.SREENIVASA PRABHU
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :12/03/2010
O R D E R
P.Q. BARKATH ALI, J.
-------------------------
Crl.R.P No.952 of 2000
--------------------------
Dated this the 12th March, 2010
O R D E R
When the Criminal Revision Petition came up for
hearing today, the counsel on both sides submitted that
the matter has already been settled. This fact has been
stated in the affidavit in support of Crl.M.A 8541/2009.
The counsel on both sides expressed their difficulty in
filing the compounding petition as the original accused
died.
In the light of the submission made by both the
counsel and as agreed by both parties, this Criminal
Revision Petition is allowed. The conviction and sentence
imposed by the trial court on the accused/original
petitioner which is compounded in appeal is set aside. He
is acquitted under Section 320 of Cr.P.C. His bail bonds
are cancelled.
P.Q. BARKATH ALI, JUDGE
ma
2
3