Citation : 2021 Latest Caselaw 3682 AP
Judgement Date : 22 September, 2021
THE HON'BLE SRI JUSTICE M.VENKATA RAMANA
SECOND APPEAL No.272 of 2021
JUDGMENT:
Since I.A.No.3 of 2021 is allowed permitting the appellant
and the respondent to enter into compromise in terms of the
compromise document dated 15.07.2021 filed in S.A.No.277 of
2021, this second appeal is dismissed. No costs.
2. Registry shall issue certified copy of this judgment along
with certified copy of the joint compromise document dated
15.07.2021 filed in S.A.No.277 of 2021.
3. Interim orders granted earlier if any, stand vacated.
4. Miscellaneous petitions pending if any, stand closed.
_____________________ M.VENKATA RAMANA, J Date: 22.09.2021 Pab
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!