High Court Kerala High Court

Yathoondranathan vs State Of Kerala on 7 March, 2007

Kerala High Court
Yathoondranathan vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 346 of 2003()


1. YATHOONDRANATHAN, S/O. KUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. P.N.VIJAYAKUMARAN S/O. P.K.BALAKRISHNAN

                For Petitioner  :SRI.T.M.SUNIL

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :07/03/2007

 O R D E R
                             K.R.UDAYABHANU, J

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

                            CRL.R.P.No.346 of 2003

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

                    Dated this the 7th day of March, 2007




                                        ORDER

The matter has been settled out of court. A compounding

petition has been filed, signed by both the parties and their

respective counsel, seeking to compound the matter. Hence the

case is compounded and the accused acquitted.

The Criminal Revision Petition is disposed of accordingly.

K.R.UDAYABHANU,

JUDGE

csl