Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bajaj Allianz General Insurance ... vs Syneni Rama Lakshamma 4 Others
2021 Latest Caselaw 1019 AP

Citation : 2021 Latest Caselaw 1019 AP
Judgement Date : 19 February, 2021

Andhra Pradesh High Court - Amravati
Bajaj Allianz General Insurance ... vs Syneni Rama Lakshamma 4 Others on 19 February, 2021
Bench: J. Uma Devi
              THE HON'BLE MS JUSTICE J.UMA DEVI

                   M.A.C.M.A.No.1815 OF 2016

JUDGMENT:

When the matter is taken up for hearing, it is brought to the

notice of this Court that a letter dated 12.02.2021 was addressed

to the Registry by the learned counsel for the appellant stating that

he was instructed by the appellant-insurance company to

withdraw the appeal. Referring to the contents of his letter

permission is sought for withdrawal.

Permission as sought is accorded.

Accordingly, appeal is dismissed as withdrawn. No order as

to costs.

Pending miscellaneous petitions, if any, shall stand closed in

consequence.

__________________ J.UMA DEVI,J Date:19.02.2021 Gk.

THE HON'BLE MS JUSTICE J.UMA DEVI

M.A.C.M.A.No.1815 OF 2016

Date:19.02.2021 Gk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter