High Court Kerala High Court

K.Durai Murugan vs Food Inspector on 23 October, 2008

Kerala High Court
K.Durai Murugan vs Food Inspector on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3938 of 2008()


1. K.DURAI MURUGAN, QUALITY ASSURANCE
                      ...  Petitioner
2. M/S.HINDUSTAN COCO COLA, BEVERAGES (P)

                        Vs



1. FOOD INSPECTOR, MANNARKKAD CIRCLE.
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.N.A.MURALEEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/10/2008

 O R D E R
                            R. BASANT, J.
               -------------------------------------------------
                 CRL.M.C.NO. 3938 OF 2008
               -------------------------------------------------
         Dated this the 23rd day of October, 2008

                                ORDER

After discussions at the Bar, the learned counsel for the

petitioners only prays that the petitioners may be permitted to

withdraw this petition without any fetter on the rights of the

petitioners to raise all relevant and appropriate contentions

before the learned Magistrate in the course of trial. Request

accepted. This Crl.M.C. is dismissed as withdrawn.

(R. BASANT, JUDGE)

Nan/

CRL.R.P.NO. 598 OF 2005 2