Kerala High Court
G.Alfonza vs Sudarsana Babu on 26 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4097 of 2006(B)
1. G.ALFONZA,
... Petitioner
Vs
1. SUDARSANA BABU,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.RAJA VIJAYARAGHAVAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :26/02/2007
O R D E R
K.R. UDAYABHANU, J.
--------------------------------------
CRL.R.P. NO. 4097 of 2006
---------------------------------------
Dated this the 26th day of February, 2007
ORDER
The matter has been settled. The compounding Petition has
been filed, signed by both the parties and their respective
counsel. The same is allowed. Hence the case is compounded
and the accused acquitted.
The Crl. R.P is disposed of accordingly.
K.R.UDAYABHANU,JUDGE.
RV