IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 886 of 2007()
1. SUDHEENDRAN,S/O.SREEDHARAN,PAZHAVILA
... Petitioner
2. SANTHOSHKUMAR,S/O.GOPALAN,MEKKUMKARA,
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.886 of 2007
----------------------------------------
Dated this the 23rd day of March 2007
O R D E R
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
Oth
ers v. Unni and another [2007(1) KLJ (S.C) 97], 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
CR.No.17/2004 of Vamanapuram Excise Range against the
petitioners are hereby quashed.
(R.BASANT, JUDGE)
jsr