High Court Kerala High Court

Mannathkandy Vijayan vs C.K.Kumaran on 15 December, 2008

Kerala High Court
Mannathkandy Vijayan vs C.K.Kumaran on 15 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1523 of 2006(Y)


1. MANNATHKANDY VIJAYAN
                      ...  Petitioner

                        Vs



1. C.K.KUMARAN, S/O.KUTTAN,
                       ...       Respondent

2. STATE OF KERALA, REP: BY PUBLIC

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/12/2008

 O R D E R
                          M.N.KRISHNAN, J
                      =====================
                      CRL.R.P. No.1523 OF 2006
                      =====================

              Dated this the 15th day of December 2008

                                O R D E R

This revision petition is preferred against the confirmation of

conviction and sentence passed in Crl.A.No.175 of 202. In turn that appeal

was filed against the conviction and sentence passed by the Judl.I Class

Magistrate Court-III, Kozhikode in CC No.597 of 1997. The trial court

found the accused guilty and convicted him to undergo simple

imprisonment for one year. The appellate court confirmed the conviction,

but modified the sentence of simple imprisonment of one year into one

month and to pay a compensation of Rs.2,74,000/- and in default to

undergo simple imprisonment for 10 months. As per Crl.M.A.No.12388 of

29008, the matter has been compounded between the complainant and the

accused and that has been recorded as compounded. When the matter is

compounded and settled between the parties, necessarily the conviction and

sentence passed by both the courts below are liable to be set aside as per the

provision of Section 320(8) of the Code of Criminal Procedure. Therefore

the said composition of the offence shall have the effect of an acquittal of

Crl.R.P.1523/2006 -:2:-

the accused in the case.

The Crl.R.P. is disposed of as above. It is submitted that the

revision petitioner has deposited a sum of Rs.75,000/- before the trial court

and as per the terms of compounding, it has to be reimbursed to him. The

revision petitioner is at liberty to withdraw that Rs.75,000/- on appropriate

application.

M.N.KRISHNAN, JUDGE

Cdp/-