Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kuchi Adinarayana, vs The State Of Andhra Pradesh,
2022 Latest Caselaw 4395 AP

Citation : 2022 Latest Caselaw 4395 AP
Judgement Date : 21 July, 2022

Andhra Pradesh High Court - Amravati
Kuchi Adinarayana, vs The State Of Andhra Pradesh, on 21 July, 2022
         THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

                WRIT PETITION No.12804 of 2015

JUDGMENT:-

      Sri K.Srinivas, learned counsel for the petitioner has

submitted a letter dated 19.07.2022 to the Registrar Judicial,

Andhra Pradesh High Court, on record submitting as follows:-

            "I have filed a Writ Petition on behalf of my client by
      name Sri Kuchi Adinarayana challenging.. I am withdrawing
      my writ petition No.WP/12804/2015.       So kindly post the
      matter before the Hon'ble Court under withdrawal caption."


      Ms. C.Indrani, learned counsel, representing Sri K.Srinivas,

learned counsel for the petitioner submits that the writ petition be

dismissed as withdrawn.

      Learned counsels for the respondents have no objection.

In view of the above, the Writ Petition is dismissed as

withdrawn. No order as to costs.

As a sequel thereto, miscellaneous petitions, if any pending,

shall also stand closed.

__________________________ RAVI NATH TILHARI,J Date: 21.07.2022 SCS

11BbBBBB744664465

4455554646

THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

WRIT PETITION No.12804 of 2015

Date: 21.07.2022

Scs

 
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 : MAIMS

 
 
Latestlaws Newsletter