Citation : 2023 Latest Caselaw 586 AP
Judgement Date : 2 February, 2023
1
HON'BLE SMT. JUSTICE VENKATA JYOTHIRMAI PRATAPA
C.M.A.No.779 of 2012
JUDGMENT:-
1. Despite the matter is posted to give fair opportunity
to the appellants to prosecute the Appeal, no
representation on behalf of the Appellant Nos. 2 and 3.
The record shows that a memo has been filed by the
learned counsel for the Respondent No.2 on 25.02.2021
to the effect that the appellant No.1 died on 22.10.2020.
In spite of the same, no steps have been taken to
recognize the legal representatives of the appellant No.1
though the children of the appellant No.1 i.e., sons and
daughters are on record. The docket further shows many
a time this appeal has been posted under the caption for
dismissal, but there is no representation on behalf of the
Appellant Nos. 2 and 3. It appears, the appellants have
no interest in prosecuting the appeal. Therefore, the
appeal deserves dismissal.
2. Consequently, the Civil Miscellaneous Appeal is
dismissed. There shall be no order as to costs.
Miscellaneous petitions pending, if any, in this case
shall stand closed.
____________________________ VENKATA JYOTHIRMAI PRATAPA, J
Date : 31-01-2023
eha
HON'BLE SMT. JUSTICE VENKATA JYOTHIRMAI PRATAPA
CMA No. 779 of 2012
Date : 31.01.2023
eha
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!