Citation : 2022 Latest Caselaw 5795 AP
Judgement Date : 29 August, 2022
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE No.: S.A.No.311 of 2012
PROCEEDING SHEET
Sl. OFFICE
ORDER
No DATE NOTE
15. 29.08.2022 Dr. VRKS, J S.A.No.311 of 2012
Learned counsel for appellants as well as respondents are in attendance.
Learned counsel for respondents submitted arguments.
Learned counsel for appellants gave reply and cited the judgments in Ramesh Chandra Agrawal Vs. Regency Hospital Ltd., (2009 (3) L.S. 133 (S.C.)) and Thumu Srikanth Vs. Akula Babu (2010 (6) ALT 233).
On considering the submissions on both sides and on perusal of the entire record, the following substantial question of law arises in this second appeal.
"Whether the Courts below acted illegally in not giving appropriate weight to the opinion of the handwriting expert that supported the plea of forgery of promissory note canvassed by these appellants before the lower Courts?"
In view of the above substantial question of law, Admit.
Call for lower Court records.
Since both sides made their appearance, learned counsel for appellants is to file copies of the evidence recorded during trial.
For arguments on both sides, list the appeal after six (6) weeks.
_____________ Dr. VRKS, J Ivd
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!