IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2110 of 2009()
1. SUNDEEP KUMAR, S/O.KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.SREEKUMAR
For Respondent :SRI.SADER E.REAZ
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :10/08/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
Crl.R.P.No.2110 of 2009
--------------------------------------
Dated this the 10th day of August, 2009.
ORDER
This revision is in challenge of judgment of learned I Additional Sessions
Judge, Ernakulam in Crl.Appeal No.28 of 2008 confirming conviction but
modifying sentence of petitioner/accused for offence punishable under Section
324 of the Indian Penal Code.
2. Petitioner/accused and defacto complainant/injured filed
Crl.M.A.No.7743 of 2009 reporting settlement and seeking permission to
compound the offence.
3. It is seen from Crl.M.A. No.7743 of 2009 that parties have settled
the dispute out of court. Offence proved against the petitioner is compoundable
with permission of the court. There is no reason to think that the composition is
not voluntary. Hence permission is granted and Crl.M.A.No.7743 of 2009 is
allowed. The composition entered between petitioner/accused and defacto
complainant/injured is accepted and that shall have the effect of acquittal of
petitioner/accused of the charge against him under Section 320(8) of the Code
of Criminal Procedure.
Revision Petition is disposed of as above.
THOMAS P.JOSEPH,
Judge.
cks