IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1275 of 2010()
1. MNI, THOPPIL HOUSE, KUMBALANGADU,
... Petitioner
2. KARUNAKARAN, S/O. AYYAPPAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. JOSEPH, S/O. CHERUVATHOOR THOMAKUTTY
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :SRI.M.REVIKRISHNAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/04/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = = = = = = = =
Crl.R.P. No.1275 of 2010
= = = = = = = = = = = = = = = = = = = = =
Dated, this the 9th day of April, 2010.
ORDER
Revision Petitioner who is the accused C.C. No.372/2001
on the file of the J.F.C.M, Wadakkanchery, challenge the
conviction entered and the sentence passed against her
concurrently by the courts below for offences punishable under
Sections 341,324 and 427 read with 34 I.P.C.
2. After the Appellate Judgment, the parties have
compounded the matter and have filed Crl. M.A. 3841/2010
under Sec. 320 Cr.P.C., seeking leave to compound the offence
and to record the composition. The said petition has been signed
by the revision petitioner as well as the aggrieved and their
respective counsels.
3. The permission sought for is granted and the
composition is recorded. This will have the effect of acquittal of
the revision petitioners of the offences punishable under Secs
341,324 and 427 read with 34 I.P.C. within the meaning of Sec.
320 (8) Cr.P.C.
This Crl. R.P. is disposed of as above.
Dated this the 9th day of April, 2010.
V. RAMKUMAR, JUDGE
sj