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/