IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1605 of 2007()
1. BABU, AGED 43 YEARS, S/O.KURIAN,
... Petitioner
2. FEBI, AGED 27 YEARS, S/O.CHACKO,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.NAVEEN THOMAS
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2009
O R D E R
V. RAMKUMAR, J.
=============
Crl.R.P. No.1605 of 2007
--------------------------------------
Dated, this the 13th day of February, 2009
ORDER
The revision petitioners stand convicted concurrently
by the courts below for offences punishable under Sections 323,
324, and 506(i) IPC. They were the accused in S.C.No.596 of
2005 on the file of the First Additional Sessions Judge,
Ernakulam.
2. Pending this revision, the three injured persons have
compounded the offences with the petitioners. They filed a joint
petition as Crl.M.A.No.1391 of 2009 reducing into writing the
composition entered into between them. They have stated that
they have no subsisting complaint in the matter. In the light of
this development, the aforementioned composition is recorded
and it will have the effect of an acquittal of the revision
petitioners of the offences punishable under Sections 323, 324
and 506(i) IPC within the meaning of Section 320(8) of Cr.P.C.
This Crl.R.P. is disposed of as above.
Dated this the 13th day of February, 2009.
Sd/-
V.RAMKUMAR, (JUDGE)
skr
// True copy //
P.A. to Judge.