Kerala High Court
V.Vinod vs State Of Kerala on 9 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1526 of 2007()
1. V.VINOD, VENU SADANAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. P.K.SIVAKUMAR, PUTHEN VEEDU,
For Petitioner :SRI.SUNIL JACOB JOSE
For Respondent :SRI.K.J.SAJI ISAAC
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1526 OF 2007
=================================
Dated this the 9th day of April 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