High Court Kerala High Court

Abdul Rahman @ Ashraf vs T.H.Nazar on 27 April, 2007

Kerala High Court
Abdul Rahman @ Ashraf vs T.H.Nazar on 27 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3359 of 2003()


1. ABDUL RAHMAN @ ASHRAF,
                      ...  Petitioner

                        Vs



1. T.H.NAZAR, S/O. HASSAN BAVA,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.K.P.SREEKUMAR (KADAYANICKADU)

                For Respondent  :SRI.LIJI.J.VADAKEDOM

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

 Dated :27/04/2007

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

                       ---------------------------------------------

                          CRL.R.P.No.3359 of 2003

                        ---------------------------------------------

                   Dated this the 27th day of April, 2007






                                       ORDER

The matter has been settled. A compounding petition has

been filed, signed by both the parties and their respective

counsel, seeking to compound the matter. Hence the case is

compounded and the accused is acquitted.

The Criminal Revision Petition is disposed of accordingly.

K.R.UDAYABHANU,

JUDGE

csl