1981 INSC 0150 SUPREME COURT OF INDIA Mainuddin Vs. State of Uttar Pradesh (Y. V. Chandrachud, C.J. and E.S.Venkataramiah J.) 06.03.1981 ORDER The Text below is only a summarized version of the order pronounced Following the order dated January 15,1981,the offences against the appellant must be held to be under section 324 read with section 325 IPC that are compoundable with the permission of the court and permission is granted to compound the offences to the parties herein. Appeal is allowed and the appellant is acquitted of the charges.