IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2002 of 2010()
1. JAYAKUMAR, S/O.VASUDEVAN, AGED 23,
... Petitioner
2. SAJEEVAN, S/O.KUNHAMBU, AGED 29,
3. PRAMOD, S/O.RAMAN, AGED 30,
Vs
1. SHO, CHAKKARAKAL POLICE STATION,
... Respondent
2. KARIMBIN VEETIL SANTHOSH KUMAR,
For Petitioner :SRI.N.SHANOJ
For Respondent :SRI.RIYAD.C.I
The Hon'ble MR. Justice V.K.MOHANAN
Dated :06/07/2010
O R D E R
V.K.MOHANAN, J.
-------------------------------
Crl. R.P.No.2002 of 2010
-------------------------------
Dated this the 6th day of July, 2010.
O R D E R
The revision petitioners are the accused Nos.1, 3 and 4 in
C.C.No.100/04 of the Court of Chief Judicial Magistrate (IInd
class) IAS Probationer, by which the revision petitioners are
stand convicted and sentenced u/s.341, 323, 324, 427 r/w. 34 of
IPC. Against the conviction and sentence though an appeal was
preferred by the revision petitioners, the lower appellate court by
judgment dated 30.4.2010 in Crl.A.No.179/05, dismissed the
above appeal confirming the conviction and sentence. It is the
above judgments of the courts below and the conviction and
sentence imposed against the revision petitioners u/s.341, 323,
324, 427 r/w. 34 of IPC are challenged in this revision petition.
In this revision petition, apart from the State represented by the
Station House Officer, Chakkarakal Police Station, the defacto
complainant is also impleaded as 2nd respondent.
2. Today by a separate order in Crl.M.A.No.6366/10, this
court accorded permission to the contestant parties to
Crl. R.P.No.2002 of 2010
2
compound the offences and the composition of the above
offences were recorded.
3. Having regard to the facts and circumstances involved
in the case and in the light of the order passed by this court in
Crl.M.A.No.6366/10, I am of the view that the conviction and
sentence imposed against the revision petitioner can be set
aside and the revision petitioners/accused can be acquitted by
virtue of S.320(8) of Cr.P.C.
In the result, this revision petition is allowed setting aside
the judgments of the courts below and acquitting the revision
petitioners of all the charges levelled against them and they are
set at liberty.
Criminal revision petition is disposed of accordingly.
V.K.MOHANAN,
Judge.
ami/