Citation : 2023 Latest Caselaw 5114 AP
Judgement Date : 18 October, 2023
THE HON'BLE SRI JUSTICE T.MALLIKARJUNA RAO
APPEAL SUIT No.725 OF 2011
JUDGMENT:
When the matter is taken up for hearing in the morning as
well as in the afternoon sessions, no representation is made on
behalf of the appellant, but, however, learned counsel for the
respondent is present.
2. Despite listing the matter under the caption "for dismissal",
no representation is made on behalf of the appellant. It seems
that the appellant has not shown any interest to pursue the
appeal.
3. Hence, the appeal is dismissed for default without costs.
Consequently, miscellaneous petitions pending, if any, shall
stand closed.
_________________________________ JUSTICE T.MALLIKARJUNA RAO
Date: 18.10.2023 MS
THE HON'BLE SRI JUSTICE T. MALLIKARJUNA RAO
APPEAL SUIT NO.725 OF 2011
DATE: 18.10.2023
MS
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!