IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3910 of 2008()
1. SHIJIMON
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/12/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3910 OF 2008
------------------------------------------
Dated this the 2nd day of December, 2008
O R D E R
Revision petitioner was convicted and sentenced for the
offence under section 324 of Indian Penal Code in C.C.493 of
2003 on the file of Judicial First Class Magistrate-I, Alappuzha as
confirmed in Crl. Appeal 460 of 2007 on the file of Additional
Sessions Judge, Alappuzha. Petitioner/first accused was
convicted finding that he voluntarily caused hurt to PWs 1 and 2
with a dangerous weapon.
2. Along with revision, revision petitioner filed
Crl.M.A.11940 of 2008, an application under section 320 of Code
of Criminal Procedure for permission to compound the offence.
Though an offence under section 324 of IPC is now not
compoundable in view of Central Act 25 of 2005, section 28 (a)
by which section 324 was omitted from the list of compoundable
offences, has not come into effect. In such circumstances
offence under section 324 of IPC is compoundable. Hence
Crl.M.A.11940 of 2008 is allowed. Permission is granted to
compound the offence. Offence is compounded.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-