High Court Kerala High Court

T.P.Muraleedharan vs State Of Kerala on 8 March, 2010

Kerala High Court
T.P.Muraleedharan vs State Of Kerala on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4353 of 2007()


1. T.P.MURALEEDHARAN, AGED 53 YEARS,
                      ...  Petitioner
2. G.SUKUMARI, AGED 49 YEARS, W/O.

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. ERIC THOMAS, AGED 46, S/O. P.T.THOMAS,

                For Petitioner  :SRI.TOM JOSE

                For Respondent  :SRI.K.V.SADANANDA PRABHU

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :08/03/2010

 O R D E R
                   P.S.GOPINATHAN, J.

                 = = = = = = = = = = = =
                   Crl,R.P.No.4353 of 2007.
                 = = = = = = = = = = = =

           Dated this the 8th day of March, 2010.

                        O R D E R

No representation for the revision petitioners.

Adv.Sri.K.V.Sadananda Prabhu, the learned counsel for the

2nd respondent/defacto complainant, submitted that the

matter has been settled out of Court and in the civil court, a

compromise petition was filed. The 2nd respondent had also

filed a memo to that effect before the trial court. The

offence alleged in this case is under Section 406 and 420

IPC and that the offences are compoundable. In the above

circumstance, recording the above submission made by the

2nd respondent, this Criminal Revision Petition is dismissed

with liberty to file a compounding petition before the trial

court.

P.S.Gopinathan
(Judge)

Kvs/-