Kerala High Court
Babykuttan Pillai vs State Of Kerala on 25 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11029 of 2004(K)
1. BABYKUTTAN PILLAI S/O.JANARDHANAN PILLAI
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. THE DISTRICT COLLECTOR, PATHANAMTHITTA.
4. THE ASST.EXCISE COMMISSIONER,
5. THE EXCISE INSPECTOR,
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :25/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO.11029 of 2004
----------------------------------
Dated this the 25th day of July , 2007
JUDGMENT
Heard Sri.M.V.S.Nampoothiry, the learned counsel for the
petitioner and the learned public prosecutor.
2. Having regard to the principles emerging from the
judgment of this court in Unni. v. State of Kerala (2003 (3)
KLT 306), which has been affirmed by the Supreme Court in
Elamgulam Service Co-operative Bank Ltd. v.
GopinathanNair (2007 (1) KLT 147) reversing the judgment
in State of Kerala v. Unni (2005 (1) KLT 714), this writ
petition is only to be allowed. Ext.P2 is quashed. No costs.
PIUS C. KURIAKOSE,
JUDGE.
Dpk