High Court Kerala High Court

E.G.Lakshmanan vs K.Chandran on 10 April, 2007

Kerala High Court
E.G.Lakshmanan vs K.Chandran on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1558 of 2007()


1. E.G.LAKSHMANAN,
                      ...  Petitioner

                        Vs



1. K.CHANDRAN,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.E.NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

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.1558 of 2007

                        ---------------------------------------------

                   Dated this the 10th day of April, 2007






                                    O R D E R

The matter has been settled. 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.

The Criminal Revision Petition is disposed of accordingly.

K.R.UDAYABHANU,

JUDGE

csl