IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1798 of 2009()
1. P.R.VELAYUDHAN NAIR,S/O.RAMAN NAIR,
... Petitioner
Vs
1. CHIMMINIKKARA KARTHIAYINI,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.N.NAGARESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/02/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.R.P. No. 1798 of 2009
* * * * * * * * * * * * * * * * * *
Dated: 17th February, 2010
ORDER
This Revision arises out of the proceedings passed by the
Sessions Judge, Wayanad in Crl.Appeal 73/2008 under Section
Protection of Women from Domestic Violence Act, 2005.
Pending this Revision, this Court had referred the dispute to the
District Legal Services Authority, Wayanad, to explore the
possibility of a settlement. The matter has been settled amicably
before the said Authority on 14-12-2009 as per which the terms of
compromise dated 10-12-2009 has been made part of the award.
This Revision is disposed of in the light of the award passed
by the Lokh Adalath.
V. RAMKUMAR,
(JUDGE)
ani.