Kerala High Court
Sarojini vs State Of Kerala on 13 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1010 of 2002()
1. SAROJINI, D/O. CHELLAMMA,
... Petitioner
2. APPU, S/O. LAZOR, PUTHUSSERY
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.VARGHESE PREM
For Respondent :SRI.P.DEEPAK
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :13/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1010 OF 2002
=================================
Dated this the 13th day of April 2007
O R D E R
The matter has been settled. The compounding petition has
been filed, signed by both the parties and their respective
counsel. The same is allowed. Hence the case is compounded
and the accused is acquitted.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV