IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1248 of 2007()
1. K.S.RAVI KUMAR, PROPRIETOR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THAMPI JOSEPH, TITUS NIVAS,
For Petitioner :SRI.PRATHEESH.P
For Respondent :SRI.A.MUHAMMED RAFFI
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :21/03/2007
O R D E R
K.R.UDAYABHANU, J.
--------------------------------------
CRL.R.P.NO.1248 of 2007
---------------------------------------
Dated this the 21st day of March, 2007
ORDER
The matter has been settled out of court. Revision
petitioner/accused has filed a compounding petition, signed by
both the parties and their respective counsel. The same is
allowed. Matter stands compounded. The accused is acquitted.
Revision petitioner is ordered to be released forthwith, if not
required to be detained in any other case.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl