High Court Kerala High Court

V.Gopinathan Nair vs K.V.Blassy on 8 June, 2007

Kerala High Court
V.Gopinathan Nair vs K.V.Blassy on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2275 of 2007(E)


1. V.GOPINATHAN NAIR, AGED 85 YEARS,
                      ...  Petitioner

                        Vs



1. K.V.BLASSY, KUNUKKASERIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.TOM JOSE

                For Respondent  :SRI.N.V.RAMACHANDRAN

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

 Dated :08/06/2007

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

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

                    CRL. R.P. NO.  2275 OF 2007

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

               Dated this the 8th day of  June 2007




                                O R D E R

The matter has been settled. The compounding petition has

been filed, signed by both the parties and their respective

counsel. The same is allowed. Hence the case is compounded

and the accused is acquitted.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

rv