IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 903 of 2007()
1. KUNJUMON,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER,
3. THE COMMISSIONER OF EXCISE,
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/06/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.903 of 2007
----------------------------------------
Dated this the 29th day of June 2007
O R D E R
The learned counsel for the petitioner prays, 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 and
Others v. Unni [2007(1) KLT 151 (S.C) ], this prosecution in
which the only allegation is that the percentage of Ethyl Alcohol
in toddy exceeds the permissible figure cannot be sustained.
This Criminal Miscellaneous Case is, in these circumstances,
allowed. All proceedings in pursuance of C.R.No.18/2004 of
Chathannoor Excise Range against the petitioner is hereby
quashed.
(R.BASANT, JUDGE)
jsr
B.A.Noof 2007 2
B.A.Noof 2007 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE