Citation : 2021 Latest Caselaw 979 AP
Judgement Date : 18 February, 2021
HONOURABLE SRI JUSTICE B. KRISHNA MOHAN
SECOND APPEAL No.438 of 2000
JUDGMENT:
There is no representation on behalf of the appellant on
several adjournments i.e., on 07.01.2021, 04.02.2021 and
11.02.2021. Hence, it is posted to today under the caption 'for
dismissal'. Even today also, when the matter is called through
video conference, there is no representation on behalf of the
appellant.
Hence, the Second Appeal is dismissed for default. There
shall be no order as to costs.
As a sequel thereto, miscellaneous petitions, if any,
pending in the Second Appeal shall stand closed.
________________________ B. KRISHNA MOHAN, J
Date: 18-02-2021 TM HONOURABLE SRI JUSTICE B. KRISHNA MOHAN
Second Appeal No.438 of 2000
Dated: 18.02.2021 TM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!