High Court Kerala High Court

K. Nassarudeen vs V.G. Abraham on 23 February, 2007

Kerala High Court
K. Nassarudeen vs V.G. Abraham on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 12 of 2007(B)


1. K. NASSARUDEEN, CHAZHIPPURATHU VEEDU,
                      ...  Petitioner

                        Vs



1. V.G. ABRAHAM, S/O.GEEVARGHESE,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :23/02/2007

 O R D E R
                              K.R.UDAYABHANU, J

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

                               CRL.R.P.No.12 of 2007

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

              Dated this the 23rd day of February, 2007






                                         ORDER

The dispute between the parties have been settled out of

court. 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

acquitted.

The Criminal Revision Petition is allowed accordingly.

K.R.UDAYABHANU,

JUDGE

csl

K.R.UDAYABHANU,

JUDGE

csl

K.R.UDAYABHANU, J

Crl.R.P.No.627 of 1999

ORDER

21st February, 2007