Kerala High Court
P.K. Muhammed Kutty vs P. Balasubramanina on 7 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 129 of 2006()
1. P.K. MUHAMMED KUTTY, AUTO CONSULTANT
... Petitioner
Vs
1. P. BALASUBRAMANINA,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :SRI.BINOY VASUDEVAN
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :07/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 129 OF 2006 A
=================================
Dated this the 7th day of February 2007
O R D E R
The matter has been settled. Compounding petition has
been filed, signed by both the parties and their respective
counsel. Hence the case is compounded and the accused
acquitted.
The Crl. R.P is allowed accordingly.
K.R. UDAYABHANU, JUDGE.
RV