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