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

R.Swaminathan, Secunderabad., vs State Of Ap., Rep Pp. Hyd.,
2022 Latest Caselaw 8645 AP

Citation : 2022 Latest Caselaw 8645 AP
Judgement Date : 10 November, 2022

Andhra Pradesh High Court - Amravati
R.Swaminathan, Secunderabad., vs State Of Ap., Rep Pp. Hyd., on 10 November, 2022

HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

Main Case : Criminal Petition No.8421 of 2014

PROCEEDING SHEET

Sl. OFFICE DATE ORDER No. NOTE DUPPALA VENKATA RAMANA, J

04. 10.11.2022

None appeared on behalf of the petitioner.

At the time of hearing, learned Assistant Public Prosecutor submitted that stay was granted by this Court long back due to which trial is held up.

However, in view of the Judgment of the Hon'ble Supreme Court of India in Asian Resurfacing of Road Agency Private Limited and Another v. Central Bureau of Investigation (2018) 16 SCC 299, stay is not in force. The trial Court may proceed with the matter.

Post the matter after three weeks.

_______________________________ DUPPALA VENKATA RAMANA, J Dinesh

 
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