High Court Kerala High Court

Kumaran vs The State Of Kerala on 5 March, 2007

Kerala High Court
Kumaran vs The State Of Kerala on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 855 of 2000(B)



1. KUMARAN
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :05/03/2007

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

             =================================

                     CRL. R.P. NO. 855 OF 2000

             =================================

              Dated this the 5th day of February 2007




                                O R D E R

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 is acquitted.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV