High Court Kerala High Court

P.R.Velayudhan Nair vs Chimminikkara Karthiayini on 17 February, 2010

Kerala High Court
P.R.Velayudhan Nair vs Chimminikkara Karthiayini on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1798 of 2009()


1. P.R.VELAYUDHAN NAIR,S/O.RAMAN NAIR,
                      ...  Petitioner

                        Vs



1. CHIMMINIKKARA KARTHIAYINI,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/02/2010

 O R D E R
                       V. RAMKUMAR, J.
                 * * * * * * * * * * * * * * * * * *
                     Crl.R.P. No. 1798 of 2009
                 * * * * * * * * * * * * * * * * * *
                   Dated: 17th February, 2010

                             ORDER

This Revision arises out of the proceedings passed by the

Sessions Judge, Wayanad in Crl.Appeal 73/2008 under Section

Protection of Women from Domestic Violence Act, 2005.

Pending this Revision, this Court had referred the dispute to the

District Legal Services Authority, Wayanad, to explore the

possibility of a settlement. The matter has been settled amicably

before the said Authority on 14-12-2009 as per which the terms of

compromise dated 10-12-2009 has been made part of the award.

This Revision is disposed of in the light of the award passed

by the Lokh Adalath.

V. RAMKUMAR,
(JUDGE)

ani.