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

The Reliance General Insurance ... vs Yendreddi Appanna, Vis Dist. 2 Ots
2022 Latest Caselaw 1598 AP

Citation : 2022 Latest Caselaw 1598 AP
Judgement Date : 31 March, 2022

Andhra Pradesh High Court - Amravati
The Reliance General Insurance ... vs Yendreddi Appanna, Vis Dist. 2 Ots on 31 March, 2022
Bench: Ravi Cheemalapati
          HONOURABLE SRI JUSTICE RAVI CHEEMALAPATI

                     M.A.C.M.A.No. 1088 of 2011
JUDGMENT:

The learned counsel for the appellant filed a memo stating that the

appellant-insurance company instructed him vide e-mail communication

dated 03.09.2020 to file a memo seeking permission to withdraw the

appeal. The said e mail communication is enclosed to the said memo.

Perused the contents of the e mail communication enclosed to the

memo.

Permission is accorded to withdraw the appeal.

Accordingly, the MACMA is dismissed as withdrawn. No costs.

As a sequel thereto, miscellaneous petitions, if any, pending shall stand closed. Interim orders, if any, stand vacated.

________________________ JUSTICE RAVI CHEEMALAPATI Dated 31st March, 2022.

RR

HONOURABLE SRI JUSTICE RAVI CHEEMALAPATI

M.A.C.M.A.No.1088 of 2011

Dated 31st March, 2022 RR

 
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