Citation : 2021 Latest Caselaw 4314 AP
Judgement Date : 25 October, 2021
HON'BLE SRI JUSTICE NINALA JAYASURYA
WRIT PETITION No. 14512 of 2012
JUDGMENT: (Heard and pronounced through Blue Jeans App (Virtual) mode, since this mode is adopted on account of prevalence of COVID-19 pandemic)
At the time of considering the matter, it is stated by Mr. S.V. Ramana,
learned counsel, representing Mr. O. Manoher Reddy, learned counsel for the
petitioner, that the writ petition has become infructuous.
In view of the above, the Writ Petition is dismissed as infructuous. No order
as to costs.
Consequently, miscellaneous petitions, if any, pending shall stand disposed
of.
_______________________ NINALA JAYASURYA, J 25th October, 2021 cbs
HON'BLE SRI JUSTICE NINALA JAYASURYA
Writ Petition No.14512 of 2012
25th October, 2021
cbs
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!