Kerala High Court
Kumar vs State Of Kerala on 20 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4086 of 2006(A)
1. KUMAR, S/O. PANDI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :20/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.4086 of 2006
---------------------------------------------
Dated this the 20th 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 and the accused is
acquitted.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl