High Court Kerala High Court

Sudheer vs State Of Kerala on 23 July, 2008

Kerala High Court
Sudheer vs State Of Kerala on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2469 of 2008()



1. SUDHEER
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.R.ASWAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/07/2008

 O R D E R
                            V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
                       Crl.R.P. No. 2469 of 2008
                  * * * * * * * * * * * * * * * * * *
                           Dated: 23-07-2008

                                  ORDER

The revision petitioners who are accused in C.C. 389 of 1997 on

the file of the J.F.C.M. II, Kottarakkara, challenge the conviction

entered and the sentence passed against them for offences punishable

under Sections 323 and 326 I.P.C. by the II Addl. Sessions Court,

Kollam in Crl. A. 192 of 2000. Pending this Revision, the matter has

been settled between the revision petitioner and the de facto

complainant/injured.

The learned counsel appearing for the de facto complainant also

stated that the matter has been settled between the revision

petitioners and the de facto complainant. The revision petitioners filed

Crl.M.A. No. 7448 of 2008 under Sec. 320 (2) Cr.P.C. seeking

composition of the offences. Along with the said petition, they have

also filed an affidavit by the de facto complainant examined as P.W.1

to the effect that the matter has been settled between him and the

revision petitioners. The composition is recorded and it will have the

effect of acquittal of the revision petitioners of the offences punishable

under Sections 323 and 325 I.P.C. in view of Sec. 320(8) Cr.P.C.

This Revision is disposed of as above.

V. RAMKUMAR,
(JUDGE)

ani.