High Court Kerala High Court

M.G.Mani vs M.J.John on 29 May, 2007

Kerala High Court
M.G.Mani vs M.J.John on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2082 of 2007(E)



1. M.G.MANI
                      ...  Petitioner

                        Vs

1. M.J.JOHN
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/05/2007

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

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

                            Crl.R.P.No.2082 of 2007

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

                   Dated this the 29th day of May, 2007






                                    O R D E R

The matter has been settled. A compounding petition has

been filed, signed by both the parties and their respective

counsel. The same is allowed. Matter stands compounded and

the accused acquitted.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,

JUDGE

csl