Kerala High Court
Shantha Mohan vs E.Venugopal on 28 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 157 of 2002(A)
1. SHANTHA MOHAN, AGED 52,
... Petitioner
Vs
1. E.VENUGOPAL, LEELA NIVAS,
... Respondent
2. STATE OF KRALA, REP. BY
For Petitioner :SRI.JAIJI ITTEN
For Respondent :SRI.ALEXANDER PETER
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :28/03/2007
O R D E R
K.R.UDAYABHANU,J
=============
C.R.R.P.No.157 OF 2002
================
Dated this the 28th day of March, 2007
ORDER
The matter has been settled. 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
acquitted.
The Crl.R.P is disposed of accordingly.
K.R.UDAYABHANU,JUDGE
dvs