High Court Kerala High Court

Shantha Mohan vs E.Venugopal on 28 March, 2007

Kerala High Court
Shantha Mohan vs E.Venugopal on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 157 of 2002(A)


1. SHANTHA MOHAN, AGED 52,
                      ...  Petitioner

                        Vs



1. E.VENUGOPAL, LEELA NIVAS,
                       ...       Respondent

2. STATE OF KRALA, REP. BY

                For Petitioner  :SRI.JAIJI ITTEN

                For Respondent  :SRI.ALEXANDER PETER

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :28/03/2007

 O R D E R
                             K.R.UDAYABHANU,J

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

                           C.R.R.P.No.157  OF 2002

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

                  Dated this the 28th day of March, 2007


                                       ORDER

The matter has been settled. 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

acquitted.

The Crl.R.P is disposed of accordingly.

K.R.UDAYABHANU,JUDGE

dvs