High Court Kerala High Court

P.K. Muhammed Kutty vs P. Balasubramanina on 7 February, 2007

Kerala High Court
P.K. Muhammed Kutty vs P. Balasubramanina on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 129 of 2006()


1. P.K. MUHAMMED KUTTY, AUTO CONSULTANT
                      ...  Petitioner

                        Vs



1. P. BALASUBRAMANINA,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.BINOY VASUDEVAN

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

 Dated :07/02/2007

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

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

                    CRL. R.P. NO. 129 OF 2006 A

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

              Dated this the 7th day of February 2007




                                O R D E R

The matter has been settled. Compounding petition has

been filed, signed by both the parties and their respective

counsel. Hence the case is compounded and the accused

acquitted.

The Crl. R.P is allowed accordingly.

K.R. UDAYABHANU, JUDGE.

RV