Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Learned Counsel For The vs Learned Counsel For
2022 Latest Caselaw 6667 AP

Citation : 2022 Latest Caselaw 6667 AP
Judgement Date : 9 September, 2022

Andhra Pradesh High Court - Amravati
Learned Counsel For The vs Learned Counsel For on 9 September, 2022
      THE HONOURABLE JUSTICE DR V R K KRUPA SAGAR

                    SECOND APPEAL NO.475 of 2018


JUDGMENT:-

        Learned counsel on both sides are in attendance.

        Learned counsel for the appellant seeks permission to

withdraw the Second Appeal as it has become infructurous.

         Learned          counsel   for   respondents   agreed   to   it.

Permission is granted.

Accordingly, this Second Appeal is dismissed as withdrawn.

There shall be no order as to costs.

Miscellaneous Applications, if any, pending in this Second

Appeal shall stand closed.

____________________________ JUSTICE DR V R K KRUPA SAGAR

Date: 09.09.2022 SKB Funish CC by 12.09.2022

THE HONOURABLE JUSTICE DR V R K KRUPA SAGAR

SECOND APPEAL NO.475 of 2018 09.09.2022

SKB

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter