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

Learned Counsel For The vs Unknown
2023 Latest Caselaw 3737 AP

Citation : 2023 Latest Caselaw 3737 AP
Judgement Date : 27 July, 2023

Andhra Pradesh High Court - Amravati
Learned Counsel For The vs Unknown on 27 July, 2023
         HON'BLE SRI JUSTICE T.MALLIKARJUNA RAO

                   Appeal Suit No.699 of 2011

JUDGMENT:

Learned counsel for the appellant submits that the matter is

settled out of Court and there are no dues to bank against the

term loan account and requested to dismiss the appeal. There is

no representation on behalf of respondents.

02. In view of the submissions made by the learned counsel for

the appellant, without going into the correctness of the

submission, this appeal is dismissed. There shall be no order as

to costs.

03. Miscellaneous petitions pending, if any, in this appeal shall

stand closed.

____________________________ T. MALLIKARJUNA RAO, J

Date:27.07.2023 KNN

HON'BLE SRI JUSTICE T. MALLIKARJUNA RAO

Appeal Suit No.699 of 2011 27.07.2023

KNN

 
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