High Court Kerala High Court

Arun vs State Of Kerala on 3 November, 2008

Kerala High Court
Arun vs State Of Kerala on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3895 of 2008()


1. ARUN, S/O SASI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.G.SUKUMARA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/11/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3895 of 2008
                    ----------------------------------------
            Dated this the 3rd day of November 2008

                               O R D E R

The petitioner is the second accused in a prosecution under

Section 56(b) of the Kerala Abkari Act. The crux of the

allegations is that toddy offered for sale in a toddy shop of which

the petitioner is the licensee was found to contain ethyl alcohol

in excess of the prescribed extent of 8.1% by volume. It is

pointed out that the first accused in the case, the Manager of the

petitioner has already pleaded guilty and has been convicted and

sentenced.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that following the dictum in State of Kerala v.

Unni [2007(1) KLT 151], the prosecution is not maintainable

and is liable to be quashed, the relevant rule which was in force

at the relevant time, that is 23/12/2004 having been struck down

as unconstitutional. The alleged seizure was effected on

23/12/2004.

Crl.M.C.No.3895/2008 2

3. I am satisfied that the request to quash the

proceedings which is not opposed by the learned Public

Prosecutor can be accepted in the light of the decision referred

above.

4. This Crl.M.C is accordingly allowed. C.C.No.350/06

arising from Occurrence Report No.11/05 of Changanassery

Excise Range pending before the learned J.F.C.M,

Changanassery is hereby quashed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3895/2008 3

Crl.M.C.No.3895/2008 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008