Citation : 2023 Latest Caselaw 4221 AP
Judgement Date : 12 September, 2023
HIGH COURT OF ANDHRA PRADESH : AT AMARAVATI
MAIN CASE No.: Crl.P.No.6123 of 2022
PROCEEDING SHEET
SL. DATE ORDER OFFICE
NO. NOTE
4) 12.09.2023 SRK, J
Learned Assistant Public Prosecutor takes notice
for respondent No.1 and seeks time to get instructions
in the matter.
Issue notice to respondent No.2.
Learned counsel for the petitioners is permitted to take out personal notice to respondent No.2 by RPAD and file proof of service before the Registry within a period of three (3) weeks.
In terms of interim order passed in the State of Andhra Pradesh v. M/s. Seasons Healthcare limited by the Hon'ble Supreme Court in Special Leave Petition arising out of impugned final judgment and order dated 18.04.2022 in Crl.P.No.2340 of 2022 on the file of this Court, there shall be interim stay of all further proceedings including appearance of the petitioners herein in CC No.434 of 2021 on the file of the learned Additional Judicial Magistrate of First Class, Pulivendula, YSR Kadapa district, for a period of eight (8) weeks.
List the matter after six (6) weeks.
______
SRK, J
Nsr
SL. DATE ORDER OFFICE
NO. NOTE
SL. DATE ORDER OFFICE
NO. NOTE
SL. DATE ORDER OFFICE
NO. NOTE
SL. DATE ORDER OFFICE
NO. NOTE
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!