High Court Kerala High Court

K.Sasi vs The State Of Kerala & Another on 21 March, 2007

Kerala High Court
K.Sasi vs The State Of Kerala & Another on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 811 of 2007()



1. K.SASI
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/03/2007

 O R D E R



                              R. BASANT, J.

               -------------------------------------------------

                     CRL.M.C.NO. 811 OF  2007

               -------------------------------------------------

              Dated this the 21st day of March, 2007


                                  ORDER

The learned counsel for the petitioner submits, the

learned Public Prosecutor does not oppose the said prayer

and I am satisfied that in the light of the decision in State of

Kerala v. Unni (2007 (1) KLT 151 (SC)), this prosecution in

which the only allegation is that the percentage of Ethyl

Alcohol in toddy exceeds the permissible figure cannot be

sustained.

2. This Crl.M.C. is, in these circumstances, allowed. All

proceedings in pursuance of C.R.No.42/04 of the Excise Range

Office, Thiruvananthapuram, against the petitioner are hereby

quashed.

(R. BASANT, JUDGE)

Nan/