IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 778 of 2007()
1. SATHYAN, S/O.NARAYANAN, SINI NIVAS,
... Petitioner
2. RAVEENDRAN, S/O.VELAYUDHAN,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.C.C.THOMAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/06/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
Crl.M.C.No.778 Of 2007
= = = = = = = = = = = = = =
Dated this the 20th day of June, 2007
ORDER
The learned counsel for the petitioners 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 Crl.M.C is, in these
circumstances, allowed. All proceedings in pursuance of
C.R.No.186/2005 of Excise Range Office, Karunagapally, Kollam
against the petitioners are hereby quashed.
(R.BASANT, JUDGE)
sj