High Court Kerala High Court

Thulaseedharan Pillai vs State Of Kerala on 22 July, 2010

Kerala High Court
Thulaseedharan Pillai vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13921 of 2010(Q)


1. THULASEEDHARAN PILLAI, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE DEPUTY COMMISSIONER OF EXCISE,

4. THE EXCISE INSPECTOR, EXCISE RANGE

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/07/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
                W.P(C) No.13921 of 2010
               --------------------------------------
          Dated this the 22nd day of July, 2010

                       J U D G M E N T

Petitioner, who is the licensee of toddy shops in Group

No.V of Karunagappally Excise Range for the abkari year

2010-2011, is the 2nd accused in CR.No.66/2010 of Excise

Range, Karunagappally for offences punishable under Sections

58, 57(a) and 67B of the Abkari Act. The case of the

prosecution is that on 23.4.2010 at 10.15 AM, 150 liters of

toddy allegedly mixed with spirit was seized from the jeep

bearing registration No.KL 23/B-735 of which the 3rd accused

is the registered owner and 1st accused, the driver. Pending

this writ petition, Ext.P8 chemical analysis report has been

received by the J.F.C.M Court, Karunagappally with regard to

the eight samples drawn from the seized toddy. All the eight

samples show percentage of Ethyl Alcohol below 8.1% v/v,

which is the maximum fixed by Rule 9(2) of the Kerala Abkari

Shops Disposal Rules 2002 as amended with effect from

14.2.2007. In the light of the said report the Officer-in-Charge

of the investigation of the case shall complete the

investigation and file a final report before the J.F.C.M Court,

W.P(C) No. 13921 of 2010
: 2 :

Karunagappally expeditiously. The final report shall be filed

within three months of receipt of a copy of this judgment. The

petitioner shall not be visited with any adverse consequences

on the mere fact that the above case has been registered

against him.

V.RAMKUMAR, JUDGE

dmb