Kerala High Court
Yathoondranathan vs State Of Kerala on 7 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 346 of 2003()
1. YATHOONDRANATHAN, S/O. KUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. P.N.VIJAYAKUMARAN S/O. P.K.BALAKRISHNAN
For Petitioner :SRI.T.M.SUNIL
For Respondent :SRI.VARGHESE C.KURIAKOSE
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :07/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.346 of 2003
---------------------------------------------
Dated this the 7th day of March, 2007
ORDER
The matter has been settled out of court. A compounding
petition has been filed, signed by both the parties and their
respective counsel, seeking to compound the matter. Hence the
case is compounded and the accused acquitted.
The Criminal Revision Petition is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl