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 This Crl.M.C. is dismissed as withdrawn.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