Citation : 2023 Latest Caselaw 1985 AP
Judgement Date : 17 April, 2023
HON'BLE SRI JUSTICE U.DURGA PRASAD RAO
AND
HON'BLE SRI JUSTICE T. MALLIKARJUNA RAO
FAMILY COURT APPEAL No.385 of 2018
JUDGMENT: (Per UDPR, J)
In view of the letter dated 20.03.2023 filed by the learned
counsel for the appellant before the Registry, requesting to post the
matter under the caption "For withdrawal", seeking permission of this
Court to withdraw the appeal, permission for withdrawal is accorded.
Accordingly, this Family Court Appeal is dismissed as
withdrawn. No costs.
As a sequel, interlocutory applications pending, if any, in this
case shall stand closed.
__________________________
U. DURGA PRASAD RAO, J
__________________________
T. MALLIKARJUNA RAO, J
17.04.2023
Vjl/NKA HON'BLE SRI JUSTICE U.DURGA PRASAD RAO AND HON'BLE SRI JUSTICE T. MALLIKARJUNA RAO
F.C.A.No.385 of 2018
17.04.2023
Vjl/NKA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!