Kerala High Court
Rineesh.N.P. vs Assistant Excise Commissioner on 13 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3328 of 2010()
1. RINEESH.N.P. S/O. RAGHAVAN,
... Petitioner
Vs
1. ASSISTANT EXCISE COMMISSIONER,KANNUR.
... Respondent
2. EXCISE INSPECTOR, EXCISE RANGE,
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :13/08/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
---------------------------
Crl.M.C. No.3328 OF 2010
--------------------------
Dated this the 13th day of August, 2010
O R D E R
Learned counsel for the petitioner submits that there
are some defects in the Crl.M.C and therefore seeks
permission to withdraw the same with liberty to file a fresh
petition. Permission granted and the Crl.M.C is dismissed as
withdrawn.
S.S.SATHEESACHANDRAN,
(JUDGE)
vps
Crl. M.C. No.
2
Crl. M.C. No.
3