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

Kalluri Veera Venkata Rama Rao vs The State Of Andhra Pradesh
2022 Latest Caselaw 3024 AP

Citation : 2022 Latest Caselaw 3024 AP
Judgement Date : 28 June, 2022

Andhra Pradesh High Court - Amravati
Kalluri Veera Venkata Rama Rao vs The State Of Andhra Pradesh on 28 June, 2022
Bench: R Raghunandan Rao
              HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI

                       MAIN CASE No.W.P.No.17269 of 2022
                                     PROCEEDING SHEET

Sl.No     DATE                                                                 Office
                                              ORDER

Note 28.06.2022 RRR, J

Notice before admission. Sri M. Manohar Reddy, learned Standing Counsel for Municipalities seeks two weeks time to file counter.

Post on 12.07.2022.

In view of the judgment of the IV Additional Senior Civil Judge, Guntur in O.S.No.1316 & 1317 of 2010 dated 29.02.2010, a prima facie case is made out in favour of the petitioner.

Accordingly, there shall be an interim direction as prayed for, for a period of three weeks.

_________ RRR, J Js.

 
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