IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 881 of 2007()
1. ASHAKESAN, S/O.PARAMESWARAN,
... Petitioner
2. VIJAYAKUMAR, S/O.DIVAKARA PANICKER,
Vs
1. STATE OF KERALA REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI.C.C.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/03/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 881 OF 2007
-------------------------------------------------
Dated this the 23rd day of March, 2007
ORDER
The learned counsel for the petitioners 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.55/02 of the Excise
Range Office, Vamanapuram, Thiruvananthapuram, against
the petitioners are hereby quashed.
(R. BASANT, JUDGE)
Nan/