High Court Kerala High Court

Sajeev vs State Of Kerala on 1 December, 2010

Kerala High Court
Sajeev vs State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3922 of 2006(A)


1. SAJEEV, S/O.CHANDRASEKHARAMENON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/12/2010

 O R D E R
                           V. RAMKUMAR, J.

                 * * * * * * * * * * * * * * * * * *

                       Crl.R.P. NO. 3922 of 2006

                 * * * * * * * * * * * * * * * * * *

           Dated, this the 1st day of December, 2010

                                ORDER

Revision Petitioner is the sole accused in C.C. No. 628 of

2003 on the file of the J.F.C.M. II, Perinthalmanna arising out of

Crime No. 77 of 2000 for an offence punishable under Sec. 420

I.P.C. stands concurrently convicted and sentenced for the said

offence.

2. Pending this Revision, the de facto complainant has

compounded the offence with the petitioner. A joint petition has

been filed to that effect as Crl.M.A. No. 11104 of 2010 seeking

permission to compound the offence. Permission sought for is

grant and the composition is recorded. The petitioner shall stand

acquitted of the offence punishable under Sec. 420 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 1st day of December, 2010.

V. RAMKUMAR,

(JUDGE)

ani.