High Court Kerala High Court

Ali @ Alikutty vs State Of Kerala And Anothers on 24 February, 2009

Kerala High Court
Ali @ Alikutty vs State Of Kerala And Anothers on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3230 of 2008()



1. ALI @ ALIKUTTY
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHERS
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.C.I.EDISON

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/02/2009

 O R D E R
                     V. RAMKUMAR, J.
          =========================
                  Crl. R.P. No. 3230 of 2008
          =========================
          Dated this the 24th day of February, 2009.

                           O R D E R

The revision petitioner, who was the accused in C.C. No.

200 of 2002 on the file of the Judicial First Class Magistrate,

Chavakkad, was charge sheeted by the Sub Inspector of Police,

Chavakkad in Crime No. 22 of 2002 for offences punishable

under Sections 452, 323 and 354 IPC. Both the courts

convicted him only of the offence punishable under Section

354 IPC and acquitted him of the other offences. He

challenges the said conviction.

2. Pending this revision, the de facto complainant has

compounded the offence punishable under Section 354 IPC

with the revision petitioner and a joint petition has been filed

as Crl. M.A. No. 1939 of 2009 for recording the composition.

The composition is recorded and it will have the effect of an

acquittal of the revision petitioner of the offence punishable

under Section 354 IPC in view of Section 320(8) IPC.

This revision petition is disposed of as above.

Dated this the 24th day of February, 2009.

V. RAMKUMAR, JUDGE.

rv