Citation : 2023 Latest Caselaw 1558 AP
Judgement Date : 20 March, 2023
HON'BLE SRI JUSTICE T.MALLIKARJUNA RAO
APPEAL SUIT No.539 of 2009
JUDGMENT:
1. On 07.02.2023 and 21.02.2023, there is no representation on
either side and hence, the office is directed to list the matter
under the caption 'for dismissal'.
2. Today i.e. on 20.03.2023 also, despite the matter listed under the
caption for dismissal there is no representation on behalf of the
appellant or the respondent either in the morning session or in
the afternoon session. It seems that the appellant has no interest
to prosecute the appeal.
3. Accordingly, the appeal is dismissed for default. No costs.
4. Miscellaneous petitions, if any, pending in this appeal shall stand
closed.
___________________________ T.MALLIKARJUNA RAO, J Dt.20.03.2023 BV
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!