Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chowdhala Sasi Rekha, vs The State Of Andhra Pradesh,
2021 Latest Caselaw 4304 AP

Citation : 2021 Latest Caselaw 4304 AP
Judgement Date : 25 October, 2021

Andhra Pradesh High Court - Amravati
Chowdhala Sasi Rekha, vs The State Of Andhra Pradesh, on 25 October, 2021
Bench: Ninala Jayasurya

HIGH COURT OF ANDHRA PRADESH AT AMARAVATI MAIN CASE No: W.P.No.19128 of 2019

PROCEEDING SHEET OFFIC Sl.

        DATE                           ORDER                              E
No
                                                                       NOTE.
                                                                      Transfe
6.    25.10.2021 NJS, J                                               rred to
                                                                      io

Heard the learned counsel for the petitioner. folder before The learned counsel submits that the matter can be correcti disposed of in terms of the judgment rendered by ons.

B/o.

the learned Single Judge in the Writ Petition No.19999 of 2018 dated 28.09.2018.

It is stated that Mr. B.Prakasam, learned Senior Standing Counsel for AMC is not well.

In view of the same, list this matter after two (2) weeks.

______ NJS, J BLV

 
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