IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 752 of 2009()
1. FRANCIS, S/O.ETTIYACHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :08/02/2010
O R D E R
V.K.MOHANAN, J.
-------------------------------
Crl.A.No.752 of 2009
-------------------------------
Dated this the 8th day of February, 2010
JUDGMENT
This appeal is preferred by the accused who is found guilty
under Section 324 of IPC and accordingly, the trial court
sentenced him to undergo simple imprisonment for six months
and to pay a fine of Rs.5,000/- and in default of fine, he is further
directed to undergo simple imprisonment for one month. It is
the above conviction and sentence of the court of the Additional
Sessions Judge (Adhoc-II), Ernakulam in SC No.287/2005 are
under challenge.
2. Today this court by a separate order in
Crl.M.A.1115/2010 allowed the defacto complainant and the
appellant/accused to compound the offence. In the light of the
above order allowing the parties to compound the offence, I am
of the view that this appeal can be disposed of.
3. In the result this Crl.Appeal is allowed, setting aside the
judgment dated 4.4.2009 of Additional Sessions Judge (Adhoc-II),
Ernakulam in SC No.287/2005 of the court by which the
appellant is convicted and sentenced under Section 324 of IPC.
Accordingly, the appellant/accused is acquitted.
V.K.Mohanan, Judge