Citation : 2022 Latest Caselaw 4646 AP
Judgement Date : 26 July, 2022
HIGH COURT OF ANDHRA PRADESH :: AMARAVATI MAIN CASE No: W.P.No.31119 of 2018 PROCEEDING SHEET SL. DATE ORDER OFFICE NO. NOTE
3. 26.07.2022 DVSS, J
Learned counsel for the petitioner stated that the issue raised in the writ petition is squarely covered by the Full Bench decision in the case of LAO-Cum- Revenue Divisional Officer, Chevella Division and Other V. Mekala Pandu and Others {2004 AIR 2004 (AP) 250}.
However, the learned Government Pleader submits that the Hon'ble Supreme Court of India is examining the issue and an SLP is still pending with regard to the ratio of the said Judgment. He undertakes to ascertain the correct facts and requested this Court to adjourn the matter.
List on 04.08.2022.
__________ DVSS,J PGT
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!