IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 625 of 2001()
1. ITTOOP
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.K.MOHANA KANNAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/08/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-----------------------------------------------
Crl.Revision Petition No.625 of 2001
----------------------------------------------
Dated this the 18th day of August, 2008
O R D E R
This revision is against an order of acquittal
passed in a case registered on a police report. PW1,
the defacto complainant, is the revision petitioner.
2. After appreciating the materials on record, the
learned Magistrate concluded that the versions given by
PW1 and PW2 materially contradict even the allegations
in the police report. It was noticed that there are a
number of cases between two factions of the members of
the church and PW1 had admitted that the accused
persons are members of the rival committee of the
church. PW1 is also an accused in another case
registered as S.T.880/1997. His son is also an accused
in that case. With the materials on record, I do not
find any legal infirmity or such irregularity,
illegality or impropriety calling for exercising
Crl.R.P. No.625/2001
– 2 –
revisional jurisdiction under Section 397 of Cr.P.C.
against order of acquittal, at the instance of the
defacto complainant. There is no ground to reverse the
impugned order of acquittal, in revision.
In the result, this revision petition fails and
the same is accordingly dismissed.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/19/8
// True copy //
P.A. to Judge.