Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sana Seetharamayya vs Assistant Commissioner ...
2022 Latest Caselaw 7273 AP

Citation : 2022 Latest Caselaw 7273 AP
Judgement Date : 21 September, 2022

Andhra Pradesh High Court - Amravati
Sana Seetharamayya vs Assistant Commissioner ... on 21 September, 2022
          THE HON'BLE SRI JUSTICE VUTUKURU SRINIVAS

           CIVIL MISCELLANEOUS APPEAL No.79 of 2012


JUDGMENT:

On 15.07.2022, it was represented that the learned counsel

for the appellant on record had given up vakalat and hence, this

Court directed to issue notice to the appellant. A memo in USR

No.42017 of 2022 dated 15.07.2022 is filed stating that the learned

counsel on record had given up vakalat and informed the same to

the appellant.

2. Though notice was served on the appellant, there is no

representation for the appellant. Hence, the Civil Miscellaneous

Appeal is dismissed for non-prosecution. No costs.

3. Interim orders granted earlier if any, stand vacated.

Miscellaneous applications pending if any, shall stand closed.

___________________ VUTUKURU SRINIVAS, J Date: 21.09.2022

Pab/Krs

THE HON'BLE SRI JUSTICE VUTUKURU SRINIVAS

CIVIL MISCELLANEOUS APPEAL No.79 of 2012

DATE: 21.09.2022

krs/pab

 
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