High Court Kerala High Court

Ayyappan vs State Of Kerala on 31 January, 2007

Kerala High Court
Ayyappan vs State Of Kerala on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1698 of 2006()


1. AYYAPPAN S/O.THAMU, C.NO.3760,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :ADV.PRASANTH.M.P(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/01/2007

 O R D E R
                                V. RAMKUMAR, J.

                     * * * * * * * * * * * * * * * * * *

                            Crl. A. No. 1698 of 2006

                     * * * * * * * * * * * * * * * * * *

                        Dated, this the  day of   2006


                                     JUDGMENT

The case of the prosecution was that the accused had committed

offences punishable under Sections 498 A, 436, 323 and 427 I.P.C.

Out of these the trial court acquitted the appellant of the offences

punishable under sections 323 and 427 I.P.C. Therefore, the only

offences which survive for consideration in this appeal are those

punishable under Sections 498 A and 43 I.P.C. I will first consider

the prosecution case regarding the commission of offence punishable

under Sec. 498 A IPC.

V. RAMKUMAR,

(JUDGE)

ani.