Kerala High Court
Babu vs G.Prasad on 10 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1562 of 2007()
1. BABU, S/O.LAKSHMANAN,
... Petitioner
Vs
1. G.PRASAD, VELLILAZHIKATHU VEEDU,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.C.R.SIVAKUMAR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1562 of 2007
---------------------------------------------
Dated this the 10th day of April, 2007
O R D E R
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 is acquitted. Non bailable
warrant, pending, if any is not to be executed.
The Criminal Revision Petition is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl