IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 733 of 2010()
1. UNNIKRISHNA, S/O. PARUAMMA, AGED 31
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/03/2010
O R D E R
V. RAMKUMAR , J.
--------------------------------------------------
Crl.R.P. No. 733 of 2010
----------------------------------------------------
Dated this the 2nd day of March, 2010.
ORDER
The revision petitioner who was the sole accused in C.C.
No. 79 of 2007 on the file of the Judicial First Class Magistrate
-II, Palakkad, stands concurrently convicted for offences
punishable under Sections 324 and 448 IPC.
2. Pending this revision, the de facto complainant who was
examined as PW1, has compounded the offences with the
revision petitioner. The de facto complainant has filed Crl.M.A.
No. 2226 of 2010 along with an affidavit to the effect that the
matter has been settled between him and the revision petitioner
and that he has no subsisting grievance and requesting to record
the compromise.
3. Permission is granted and the composition is recorded.
It will have the effect of acquitting the revision petitioner of the
offences punishable under Sections 324 and 448 IPC in view of
Section 320(8) Cr.P.C.
This revision is disposed of as above.
Dated this the 2nd day of March, 2010.
V. RAMKUMAR, JUDGE.
rv