IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4249 of 2010()
1. DEVAPALAN, AGED 49 YEARS,
... Petitioner
2. T.N.ASHOKKUMAR, LICENSEE,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE EXCISE COMMISSIONER, COMMISSIONERATE
For Petitioner :SRI.C.C.THOMAS (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 4249 OF 2010
===========================
Dated this the 2nd day of November,2010
ORDER
Learned senior counsel appearing for the
petitioners submitted that in view of the
statement filed that seizure of liquor was from
the family restaurant, which is in violation
of condition No.2 of the licence and under
section 67A introduced by Act 3/2010 with
effect from 7.12.2009, an offence under
section 56(b) of Abkari Act is compoundable,
petition may be dismissed as withdrawn with
liberty to compound the offence and approach
the learned Magistrate for releasing the seized
articles.
Petition is dismissed as withdrawn with
liberty to the petitioners to compound the
offence and also to approach the learned
Magistrate for custody of the articles seized
and produced, before the Court.
M.SASIDHARAN NAMBIAR
JUDGE
Crl.M.C.832/2010 2
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006