High Court Kerala High Court

Chandran vs The State Of Kerala on 3 July, 2007

Kerala High Court
Chandran vs The State Of Kerala on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 740 of 2007()


1. CHANDRAN, S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.M.S.VINAYAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/07/2007

 O R D E R
                               V. RAMKUMAR, J.


                   ````````````````````````````````````````````````````

                           Crl.R.P. No. 740 OF 2007

                   ````````````````````````````````````````````````````

                    Dated this the 3rd day of July, 2007


                                     O R D E R

During the pendency of this revision the parties have

entered into a composition and have filed Crl.M.A.No.6742/2007

under section 320 Cr.P.C. to compound the offence punishable

under section 324 IPC. The said application is filed by the revision

petitioner as well as the defacto complainant injured and their

respective counsels. The composition is recorded and it will have

the effect of an acquittal within the meaning of section 320(8)

Cr.P.C. Money, if any, paid by the revision petitioner pursuant to

orders, if any, passed by the lower appellate court shall be

refunded to the revision petitioner.

This revision petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks