Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanga Seshamma Sesharatnam vs Golla Narayana Rao
2024 Latest Caselaw 6800 AP

Citation : 2024 Latest Caselaw 6800 AP
Judgement Date : 6 August, 2024

Andhra Pradesh High Court - Amravati

Sanga Seshamma Sesharatnam vs Golla Narayana Rao on 6 August, 2024

 APHC010525882007
                    IN THE HIGH COURT OF ANDHRA PRADESH
                                  AT AMARAVATI                        [3470]
                           (Special Original Jurisdiction)

                    TUESDAY, THE SIXTH DAY OF AUGUST
                     TWO THOUSAND AND TWENTY FOUR

                                 PRESENT

           THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

                                    AND

             THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY

                CIVIL MISCELLANEOUS APPEAL NO: 854/2007

Between:

Sanga Seshamma @ Sesharatnam                                 ...APPELLANT

                                    AND

Golla Narayana Rao                                         ...RESPONDENT

Counsel for the Appellant:

     1. K V BHANU PRASAD

Counsel for the Respondent:

     1. P PRABHAKAR RAO

The Court made the following:


JUDGMENT:

1. The present Appeal is filed against the order dated 06.08.2017 in

I.A.No.470 of 2007 in O.S.No.78 of 2007 passed by the VII Additional District

& Sessions Judge, Vijayawada, Krishna District.

2. On 30.07.2024, the learned counsel for both the parties submitted that

the matter was settled in Lok Adalat. As per the report on record, the matter

was not settled in Lok Adalat. We called for fresh report. The Secretary,

APHCLSC, High Court of A.P., submitted the report reiterating that the matter

was not settled in E-National Lok Adalat held on 11.12.2021.

3. The learned counsel for the appellant appearing through video conference reiterates that as per the instructions, the matter was settled. Consequently the appeal deserves to be closed and suit to be proceeded on merits.

4. The Civil Miscellaneous Appeal is dismissed for want of prosecution.

There shall be no order as to costs. As a sequel, pending applications, if any, shall stand closed.

_________________________ RAVI NATH TILHARI, J

_______________________ NYAPATHY VIJAY, J Date: 06.08.2024

IS THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

AND

THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY

CIVIL MISCELLANEOUS APPEAL NO: 854/2007

Date: 06.08.2024

IS

 
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