IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3230 of 2008()
1. ALI @ ALIKUTTY
... Petitioner
Vs
1. STATE OF KERALA AND ANOTHERS
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :SRI.C.I.EDISON
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/02/2009
O R D E R
V. RAMKUMAR, J.
=========================
Crl. R.P. No. 3230 of 2008
=========================
Dated this the 24th day of February, 2009.
O R D E R
The revision petitioner, who was the accused in C.C. No.
200 of 2002 on the file of the Judicial First Class Magistrate,
Chavakkad, was charge sheeted by the Sub Inspector of Police,
Chavakkad in Crime No. 22 of 2002 for offences punishable
under Sections 452, 323 and 354 IPC. Both the courts
convicted him only of the offence punishable under Section
354 IPC and acquitted him of the other offences. He
challenges the said conviction.
2. Pending this revision, the de facto complainant has
compounded the offence punishable under Section 354 IPC
with the revision petitioner and a joint petition has been filed
as Crl. M.A. No. 1939 of 2009 for recording the composition.
The composition is recorded and it will have the effect of an
acquittal of the revision petitioner of the offence punishable
under Section 354 IPC in view of Section 320(8) IPC.
This revision petition is disposed of as above.
Dated this the 24th day of February, 2009.
V. RAMKUMAR, JUDGE.
rv