Kerala High Court
Pushparajan vs Tresia George on 19 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 637 of 2007(E)
1. PUSHPARAJAN,
... Petitioner
Vs
1. TRESIA GEORGE,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.S.NARAYANAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :19/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 637 OF 2007
=================================
Dated this the 19th day of February 2007
O R D E R
The matter has been settled. 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 acquitted.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV