IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 446 of 2006()
1. PREMKUMAR, S/O. KRISHNAN,
... Petitioner
Vs
1. N.K. KARAPPAN, S/O. KUNJI BHAVA,
... Respondent
2. STATE, REPRESENTED BY PUBLIC PROSECUTOR
For Petitioner :SRI.M.B.PRAJITH
For Respondent :SRI.T.A.SHAJI
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/11/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRIMINAL.R.P. NO. 446 OF 2006
= = = = = = = = = = = = = = =
Dated this the 27th day of November, 2008.
O R D E R
This revision is preferred against the judgment of the
Additional Sessions Judge, Thrissur in Crl.A.320/04 by which
the learned Sessions Judge had dismissed the appeal. In
S.T.4285/01 the revision petitioner was sentenced to
undergo simple imprisonment for a period of one month and
to pay a compensation of Rs.1.15 lakhs to the complainant
and in default to undergo a further imprisonment for three
months. By virtue of my order in Crl.M.Appln.11753/08 the
matter has been compounded and it is recorded. Therefore it
has become necessary to set aside the conviction and
sentence passed by the trial court and affirmed by the
appellate court. Since it is compounded by virtue of the
provisions u/s 320(8)Cr.P.C. compounding of the offence
shall have the effect of an acquittal of the accused.
The Criminal Revision is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-