IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 825 of 2005(C)
1. P.A. JOSE, PARAKKATTIL HOUSE,
... Petitioner
Vs
1. JOSE, S/O. THOMAS, IDATHOTTIYIL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.M.TOMY
For Respondent :SRI.T.A.UNNIKRISHNAN
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 825 OF 2005
=================================
Dated this the 8th day of February 2007
O R D E R
The revision petitioner, who is the accused in C.C. No.
127/2001 in the file of Judicial First Class Magistrate Court,
Kattappana, has filed an application seeking to compound the
matter. The above application is signed by the accused as well
as the complainant and the respective counsel. The same is
allowed. The case stands compounded and the accused
acquitted. The amount deposited shall be returned to the
accused.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV