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

Ch.Neela Krishna Veni, vs Mr.M.G.Gopal I.A.S,
2021 Latest Caselaw 1648 AP

Citation : 2021 Latest Caselaw 1648 AP
Judgement Date : 20 March, 2021

Andhra Pradesh High Court - Amravati
Ch.Neela Krishna Veni, vs Mr.M.G.Gopal I.A.S, on 20 March, 2021
Bench: C.Praveen Kumar
     THE HON'BLE SRI JUSTICE C. PRAVEEN KUMAR

               Contempt Case No. 1614 of 2012

JUDGMENT:

1) It is represented by Sri. N. Bharat Babu, counsel

appearing for the Petitioner in Contempt Case that the

matter has become infructuous and nothing survives for

adjudication in the present Contempt Case at this length of

time.

2) The same is not disputed by the learned Government

Pleader for Higher Education.

3) Having regard to the statement made by Sri. N. Bharat

Babu, the contempt case is dismissed as infructuous.

4) Consequently, miscellaneous petitions pending, if any,

shall stand closed.

_______________________________ JUSTICE C. PRAVEEN KUMAR

Dated: 20.03.2021 SM

THE HON'BLE SRI JUSTICE C. PRAVEEN KUMAR

Contempt Case No. 1614 of 2012

Date: 20.03.2021

SM

 
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