High Court Kerala High Court

Abraham @ Kuttan vs State Of Kerala on 7 December, 2006

Kerala High Court
Abraham @ Kuttan vs State Of Kerala on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4348 of 2006()


1. ABRAHAM @ KUTTAN,
                      ...  Petitioner
2. WILSON VARGHESE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :SRI.S.SANTOSH KUMAR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/12/2006

 O R D E R


                     K.T. SANKARAN, J.

           ---------------------------------

                CRL.R.P.NO. 4348 OF 2006

          ---------------------------------

        Dated this the 7th day of December,2006



                          O R D E R

The petitioners were found guilty by the trial

court for the offences under Sections 326 and 324

of the Indian Penal Code. On appeal by the

accused, the Appellate Court set aside the

conviction under Section 326 and confirmed the

conviction under Section 324 of the Indian Penal

Code.

2. Crl.M.A.No.12588 of 2006, filed by Pws.1 to

4 who are the injured persons as well as the

revision petitioners for grant of leave to compound

the offence was allowed.

Accordingly, the Criminal Revision Petition is

allowed. The conviction and sentence imposed on

the petitioners are set aside and the petitioners

CRL.R.P.NO.4348 OF 2006

:: 2 ::

are acquitted under Section 320(8) of the Code of

Criminal Procedure.

(K.T.SANKARAN)

Judge

K.T. SANKARAN, J.

———————————

CRL.M.A.NO. 12588 OF 2006

———————————

Dated this the 7th day of December,2006

O R D E R

This application is filed under Section 320(6)

of the Code of Criminal Procedure for granting

leave to compound the offence under Section 324 of

the Indian Penal Code. The application is signed

by Pws.1 to 4 who are the injured persons as well

as by the revision petitioners/accused.

2. The trial court convicted and sentenced the

petitioners for the offences under Sections 326 and

324 of the Indian Penal Code. On appeal by them,

the conviction under Section 326 was set aside and

the conviction under Section 324 was confirmed.

3. A perusal of the judgments would indicate

that the injured as well as the revision

petitioners belonged to different political parties

CRL.R.P.NO.4348 OF 2006

:: 2 ::

and dispute arose in respect of an election. Now

the matter has been settled between the partites.

In the facts and circumstances of the case,

leave is granted to compound the offence.

Accordingly, the application is allowed.

(K.T.SANKARAN)

Judge

ahz/