High Court Kerala High Court

Babu vs State Of Kerala on 13 February, 2009

Kerala High Court
Babu vs State Of Kerala on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1605 of 2007()


1. BABU, AGED 43 YEARS, S/O.KURIAN,
                      ...  Petitioner
2. FEBI, AGED 27 YEARS, S/O.CHACKO,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.NAVEEN THOMAS

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/02/2009

 O R D E R
                        V. RAMKUMAR, J.
                       =============
                    Crl.R.P. No.1605 of 2007
                    --------------------------------------
           Dated, this the 13th day of February, 2009

                                ORDER

The revision petitioners stand convicted concurrently

by the courts below for offences punishable under Sections 323,

324, and 506(i) IPC. They were the accused in S.C.No.596 of

2005 on the file of the First Additional Sessions Judge,

Ernakulam.

2. Pending this revision, the three injured persons have

compounded the offences with the petitioners. They filed a joint

petition as Crl.M.A.No.1391 of 2009 reducing into writing the

composition entered into between them. They have stated that

they have no subsisting complaint in the matter. In the light of

this development, the aforementioned composition is recorded

and it will have the effect of an acquittal of the revision

petitioners of the offences punishable under Sections 323, 324

and 506(i) IPC within the meaning of Section 320(8) of Cr.P.C.

This Crl.R.P. is disposed of as above.

Dated this the 13th day of February, 2009.

Sd/-

V.RAMKUMAR, (JUDGE)
skr
// True copy //
P.A. to Judge.