Citation : 2023 Latest Caselaw 3912 AP
Judgement Date : 22 August, 2023
HON'BLE SRI JUSTICE T.MALLIKARJUNA RAO
A.S.No.676 of 2012
JUDGMENT:
1. When the matter is taken up for hearing in the morning session,
no representation is made on behalf of the appellants and the
learned counsel for the respondents is present and the matter is
passed over till 02.15 PM.
2. When the matter is taken up in the afternoon session at 02.15
PM also, none appeared for the appellants, despite listing the
matter under the caption 'for dismissal'. It seems that the
appellants are not evincing interest to proceed with the appeal.
3. As a result, the appeal is dismissed for default. However, there
shall be no order as to costs.
4. Miscellaneous petitions pending, if any, in this appeal shall
stand closed.
____________________________ T. MALLIKARJUNA RAO, J
Date: 22.08.2023 RSD
HON'BLE SRI JUSTICE T. MALLIKARJUNA RAO
A.S.No.676 of 2012
Date: 22.08.2023
RSD
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!