Kerala High Court
V.K.Majeed vs Varghese Daniel on 8 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1013 of 2007()
1. V.K.MAJEED,VAZHALLIDASSERIL VEEDU,
... Petitioner
Vs
1. VARGHESE DANIEL,KOLLAMPARAMPIL DEEPTHI
... Respondent
2. STATE OF KERALA REP.BY PUBLIC
For Petitioner :SRI.ARUN.B.VARGHESE
For Respondent :SRI.C.ARUN PRASANTH
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1013 OF 2007
=================================
Dated this the 8th day of March 2007
O R D E R
The matter has been settled. The compounding petition has
been filed, signed by both the parties and their respective
counsel. The same is allowed. Hence the case is compounded
and the accused is acquitted.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV