High Court Kerala High Court

Shri.T.K.Akbar vs Thiruvonam Hirepurchase on 15 February, 2007

Kerala High Court
Shri.T.K.Akbar vs Thiruvonam Hirepurchase on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 709 of 2007()


1. SHRI.T.K.AKBAR, AGED 35,
                      ...  Petitioner

                        Vs



1. THIRUVONAM HIREPURCHASE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  :SRI.P.K.SAJEEV

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

 Dated :15/02/2007

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

                      ---------------------------------------------

                          CRL.R.P.No.709 of 2007

                      ---------------------------------------------

                Dated this the 15th day of February, 2007





                                       ORDER

Revision petitioner has filed a compounding petition, signed

by both the parties and their respective counsel. The same is

allowed. Matter stands compounded and the accused acquitted.

The Criminal Revision Petition is allowed accordingly.

K.R.UDAYABHANU,

JUDGE

csl