High Court Kerala High Court

Siyad Koker vs Muthoot Bankers on 25 May, 2007

Kerala High Court
Siyad Koker vs Muthoot Bankers on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2025 of 2007()


1. SIYAD KOKER,
                      ...  Petitioner

                        Vs



1. MUTHOOT BANKERS,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.PRADEESH CHACKO

                For Respondent  :SRI.DEEPU THANKAN

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

 Dated :25/05/2007

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

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

                    CRL. R.P. NO.  2025 OF 2007

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

               Dated this the 25th day of  May 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