Citation : 2021 Latest Caselaw 4033 AP
Judgement Date : 8 October, 2021
16
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE No: W.A.No.486 of 2021
PROCEEDINGS SHEET
OFFICE
Sl. DATE ORDER NOTE
No.
2. 08.10.2021 (Through Video-Conferencing)
I.A.No.2 of 2021
Heard Mr. Y.N. Vivekananda, learned Government Pleader
attached to the office of the learned Additional Advocate General
- II, appearing for the applicants/appellants and also Mr. A. Phani
Bhushan, learned counsel for respondent Nos.1 to 17.
This is an application for extension of time for implementation of the judgment dated 05.08.2021 passed in W.A.No.486 of 2021. On due consideration, we are not inclined to extend the time as indicated in the judgment dated 05.08.2021. Consequently, the I.A. stands dismissed.
ARUP KUMAR GOSWAMI, CJ NINALA JAYASURYA, J MRR
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!