Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Lavanya vs Union Of India,
2022 Latest Caselaw 2537 AP

Citation : 2022 Latest Caselaw 2537 AP
Judgement Date : 14 June, 2022

Andhra Pradesh High Court - Amravati
B.Lavanya vs Union Of India, on 14 June, 2022

HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

MAIN CASE No. C.M.A.No.147 of 2022

PROCEEDING SHEET Sl. DATE ORDER OFFICE No. NOTE

01. 14.06.2022 MGR,J

This Appeal under the provisions of Section 23 of the Railway Claims Tribunal Act and the Railway Claims Tribunal (Procedure) Rules against the order/judgment passed by the Railway Claims Tribunal, Amaravati shall be preferred within 90 days from the date of the order before this Court. This Appeal is filed on 06.05.2022 without any petition to condone the delay. However, the Registry numbered the CMA stating that there is no delay as per the Hon'ble Supreme Court order.

The Appeal needs to be filed along with petition to condone the delay explaining the reasons with reference to the Hon'ble Supreme Court orders.

Learned counsel for the Appellant seeks adjournment to file petition to condone the delay.

Post on 28.06.2022.

_________ MGR,J CSR

 
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