High Court Kerala High Court

Sathish K.G. vs Rukmani on 13 April, 2007

Kerala High Court
Sathish K.G. vs Rukmani on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2238 of 2003()


1. SATHISH K.G., S/O.GANGADHARAN,
                      ...  Petitioner

                        Vs



1. RUKMANI, W/O.BALLAPPAN, KUTTICHIRA
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.D.ANIL KUMAR

                For Respondent  :SRI.P.VIJAYA BHANU

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. 2238 OF 2003

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

                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