IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3922 of 2006(A)
1. SAJEEV, S/O.CHANDRASEKHARAMENON,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.DEVIDAS.U.K
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/12/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.R.P. NO. 3922 of 2006
* * * * * * * * * * * * * * * * * *
Dated, this the 1st day of December, 2010
ORDER
Revision Petitioner is the sole accused in C.C. No. 628 of
2003 on the file of the J.F.C.M. II, Perinthalmanna arising out of
Crime No. 77 of 2000 for an offence punishable under Sec. 420
I.P.C. stands concurrently convicted and sentenced for the said
offence.
2. Pending this Revision, the de facto complainant has
compounded the offence with the petitioner. A joint petition has
been filed to that effect as Crl.M.A. No. 11104 of 2010 seeking
permission to compound the offence. Permission sought for is
grant and the composition is recorded. The petitioner shall stand
acquitted of the offence punishable under Sec. 420 I.P.C. within
the meaning of Sec. 320 (8) Cr.P.C.
This Crl. R.P. is disposed of as above.
Dated this the 1st day of December, 2010.
V. RAMKUMAR,
(JUDGE)
ani.