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

M/S Rashtriya Ispat Nigam Limited vs Addl. Cit, Range3
2021 Latest Caselaw 158 AP

Citation : 2021 Latest Caselaw 158 AP
Judgement Date : 18 January, 2021

Andhra Pradesh High Court - Amravati
M/S Rashtriya Ispat Nigam Limited vs Addl. Cit, Range3 on 18 January, 2021
Bench: U.Durga Prasad Rao, J. Uma Devi
       HON'BLE SRI JUSTICE U. DURGA PRASAD RAO
                         AND
           HON'BLE MS. JUSTICE J. UMA DEVI

                      I.T.T.A. No.416 of 2015

JUDGMENT: (per UDPR,J)

      In view of the memo dated 02.12.2020 filed by the learned

counsel for appellant, Sri Ch.Pushyam Kiran, before the Registry

seeking permission for withdrawal of the appeal, permission for

withdrawal is accorded.

      Accordingly, this I.T.T.A. is dismissed as withdrawn. As a

sequel, miscellaneous applications pending for consideration, if any,

shall stand closed. No costs.


                                      _________________________
                                      U.DURGA PRASAD RAO, J

                                            _______________
                                             J.UMA DEVI, J

18.01.2021

SS

 
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