Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh Vs. State of M.P. & Ors. [2008] INSC 1849 (3 November 2008)
2008 Latest Caselaw 940 SC

Citation : 2008 Latest Caselaw 940 SC
Judgement Date : Nov/2008

    

Ramesh Vs. State of M.P. & Ors. [2008] INSC 1849 (3 November 2008)

Judgment

CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1725 OF 2008 (Arising out of SLP (Crl.) No. 3874 of 2007) RAMESH .. APPELLANT vs. WITH CRIMINAL APPEAL NOS. 1726&1728 OF 2008 (Arising out of SLP (Crl.) Nos. 4152&4072 of 2007) ORDER Leave granted.

Learned counsel for the parties stated that the matters have been compromised between the parties and the compromise deed is placed on record.

The case related to an incident of 1998 but the conviction was under Section 307 of the Indian Penal Code (IPC). Under Sec. 320 of the Code of Criminal Procedure 1973, an offence punishable under Sec. 307 is not compoundable.

In the light of the statutory provisions we are of the view that though no compounding of offence can be allowed, on the facts and in the circumstances of the case and in the light of the compromise deed, in our opinion, ends of justice would be met if the conviction is maintained but sentence already undergone by the accused is treated as adequate and sufficient.

The Criminal Appeals are disposed of accordingly.

................J. (C.K. THAKKAR)

...................J. (D.K. JAIN)

New Delhi,

November 3, 2008.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter