High Court Kerala High Court

C.N.Hashim vs M/S.Tirur Traders on 23 December, 2010

Kerala High Court
C.N.Hashim vs M/S.Tirur Traders on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2428 of 2010()


1. C.N.HASHIM, S/O.ABOO HAJI,
                      ...  Petitioner

                        Vs



1. M/S.TIRUR TRADERS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.MAHESH V RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/12/2010

 O R D E R
                             V.RAMKUMAR, J.

                    = = = = = = = = = = = = = = = =
                      Crl.R.P.No.2428 of 2010
                    = = = = = = = = = = = = = = = =
             Dated this the 23rd day of December, 2010

                                  O R D E R

Heard both sides.

2. There is no dispute that the petitioner has paid the entire

compensation amount to the complainant and has also

undergone the default sentence. If so, the sentence passed by

the courts below is declared to have been served by the

petitioner.

This revision is disposed of holding that the petitioner has

paid the compensation and undergone the default sentence.

Dated this the 23rd day of December, 2010.

V. RAMKUMAR, JUDGE.

sj