2018 INSC 0260 SUPREME COURT OF INDIA Federation of Hotel & Restaurant Associations of India Vs. Union of India C.A.No.4932-4934 of 2001 (Kurian Joseph Mohan M.Shantanagoudar and Navin Sinha,JJ.,) 19.04.2018 JUDGMENT Kurian Joseph, J., 1. Learned Counsel appearing for the appellant, on instruction, seeks permission to withdraw the Civil Appeals. 2. Permission granted. 3. The Civil Appeals are dismissed as withdrawn. 1 SpotLaw