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

The Bajaj Allianz Gen. Ins. Com. ... vs P Subbulu, Prakasam Dist And ...
2021 Latest Caselaw 554 AP

Citation : 2021 Latest Caselaw 554 AP
Judgement Date : 2 February, 2021

Andhra Pradesh High Court - Amravati
The Bajaj Allianz Gen. Ins. Com. ... vs P Subbulu, Prakasam Dist And ... on 2 February, 2021
Bench: J. Uma Devi
            THE HON'BLE Ms.JUSTICE J. UMADEVI

                    M.A.C.M.A.No.3408 of 2017

JUDGMENT:

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

notice of this Court that a letter is addressed to the Registry by the

learned counsel for the appellant stating that he was instructed to

withdraw the appeal.

Having regard to the contents mentioned in the letter,

permission to withdraw the appeal is accorded.

Accordingly, the appeal is dismissed as withdrawn. No order as

to costs. As a sequel, Interlocutory Applications, if any pending, shall

stand closed.

______________ J. UMADEVI, J

Dt: 02.02.2021.

MS

 
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