Kerala High Court
Dr.Mohammed Iqbal vs M/S.Carbon Dioxide Ltd. on 29 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1701 of 2008()
1. DR.MOHAMMED IQBAL, NAJATH HOSPITAL
... Petitioner
Vs
1. M/S.CARBON DIOXIDE LTD., 11/531
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SMT.MEREENA JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/04/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C.No. 1701 of 2008
-------------------------------------------------
Dated this the 29th day of April, 2008
ORDER
The learned counsel for the petitioner only prays that this
Crl.M.C. may now be dismissed as infructuous and unnecessary.
Request accepted. This Crl.M.C. is dismissed as infrucutous and
unnecessary.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge