IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4110 of 2007()
1. V.C.MOIDEEN KOYA, S/O.BEERAN,
... Petitioner
Vs
1. SALAM, S/O.ATHRUMANKUTTY,
... Respondent
2. MUHAMED BASHEER, S/O.POKKER,
3. VASUDEVAN NAIR, S/O.RAGHAVAN NAIR,
4. STATE OF KERALA, REPRESENTED BY KAKKUR
For Petitioner :SRI.K.M.FIROZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/01/2008
O R D E R
R.BASANT, J
----------------------
Crl.R.P.No.4110 of 200
----------------------------------------
Dated this the 10th day of January 2008
O R D E R
This revision petition is directed against a verdict of not
guilty and acquittal in a prosecution under Sections 447 and 427
read with 34 I.P.C. The revision petitioner is the de facto
complainant/PW1 in the said case.
2. Called upon to explain the nature of the challenge
which the petitioner wants to mount against the verdict of not
guilty and acquittal, the learned counsel for the petitioner
submits that the only apprehension of the petitioner is that the
said verdict of not guilty and acquittal may be used against the
petitioner in the civil proceedings. That apprehension is found
to be without any merit. The petitioner was not a party by name
in the proceedings. He did not get opportunity to adduce
evidence of his own. In these circumstances, the petitioner need
not at all apprehend that the findings therein would effect his
claim in the civil suit.
3. With the above observations, this Crl.R.P is dismissed
as agreed.
(R.BASANT, JUDGE)
jsr // True Copy// PA to Judge
Crl.R.P.No. 2
Crl.R.P.No. 3
R.BASANT, J
C.R.R.P.No.
Crl.R.P.No. 4
ORDER
21ST DAY OF JULY 2006