High Court Kerala High Court

Gopalakrishnan vs State Of Kerala on 7 August, 2009

Kerala High Court
Gopalakrishnan vs State Of Kerala on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2385 of 2009()


1. GOPALAKRISHNAN, S/O.GOVINDAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :SRI.M.REVIKRISHNAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/08/2009

 O R D E R
                         THOMAS P JOSEPH, J
                   ----------------------------------------
                       Crl.R.P.No.2385 of 2009
                    ---------------------------------------
                Dated this 07th day of August 2009

                                  ORDER

Additional respondent No.2 is impleaded. Heard counsel on both

sides and Public Prosecutor.

2. Petitioner faced trial in the court of learned Principal

Assistant Sessions Judge, Kollam in S.C.No.587 of 2000 for offence

punishable under section 307 of the Penal Code (for short, “the Code”)

on the allegation that on 31-03-1999 at about 5.30 p.m he attempted

to commit murder of additional respondent No.2 by assaulting him with

a chopper. Prosecution examined Dws1 to 7 and marked Exts.P1 to P8

and MO1 series. Learned Assistant Sessions Judge found petitioner

guilty of the charge under section 307 of the Code and sentenced him

accordingly. That conviction and sentence were challenged in the

court of learned Additional Sessions Judge-1, Kollam in criminal appeal

No.433 of 2004. Learned Sessions Judge while upholding the case of

prosecution altered the conviction and sentence from section 307 to

324 of the Code. Judgment of learned Additional Sessions Judge is

under challenge in this revision.

3. Additional respondent No.2, the defacto complainant has

been impleaded in this revision. Himself and petitioner have filed the

petition (C.M.A.No.7538 of 2009) reporting that the case is settled

between them and requesting that the composition may be accepted.

Crl.R.P.No.2385 of 2005 2

It is submitted by both sides the parties are immediate neighbours and

that they are now living peacefully. I have gone through the petition

and find no reason to think that composition is not voluntary. Offence

under section 324 is compoundable with permission of the court.

Having regard to the circumstances of the case I am inclined to grant

permission sought for. Accordingly C.M.A.No.7538 of 2008 is allowed,

permission is granted to compound the offence and the composition is

accepted. That shall have the effect of acquittal of petitioner under

section 320(8) of the Code of Criminal Procedure.

Revision petition is disposed of as above.

THOMAS P JOSEPH, JUDGE

Sbna/