IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2192 of 2009()
1. MATHEW FRANCO,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :DR.K.P.SATHEESAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/05/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. Nos. 2192 of 2009
--------------------------------------
Dated this the 25th day of May, 2010
ORDER
Petitioner, who is the fourth accused in O.R No.111/1999
of Kollam Excise Range and now pending before the Judicial
First Class Magistrate Court-I, Kollam as C.P.No.182/2007 for an
offence punishable under Section 57 (a) of the Abkari Act, seeks
to quash the entire proceedings against him.
2. The question involved is whether the toddy drawn
from the toddy shop of the petitioner contains excess Ethyl
Alcohol.
3. The learned Public Prosecutor agreed that the matter
is covered by the decision of the Apex court in State of Kerala v.
Unni 2007 (1) KLT 151. If so, Annexure 1 final report as well as
all proceedings in C.P.No.182/2007 are quashed.
V.RAMKUMAR, JUDGE
dmb