Citation : 2024 Latest Caselaw 7332 AP
Judgement Date : 19 August, 2024
HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI
MAIN CASE No.C.A.Nos.24, 25, 26, 27, 28, 29, 30, 31, 32, 33,
34, 35, 36, 37, 38, 39, 40, 41, 42, 43, 44, 45, 46, 47, 48, 49,
50, 51, 52, 53, 54, 55, 56, 57, 58, 59, 60, 61, 62, 63, 64, 65,
66, 67, 68, 69, 70, 71, 72, 73, 74, 75, 76, 77, 78, 79, 80, 81,
82, 83, 84, 85, 86, 87, 88, 89, 90, 91, 92, 93, 94, 95, 96,, 97,
98, 99, 100, 101, 102, 103, 104 of 2024
PROCEEDING SHEET
Sl.No DATE Office
ORDER
Note 19.08.2024 RRR, J & VJP, J.
Post on 04.09.2024 along with C.A.Nos.19 and 22 of 2024.
There shall be interim stay of operation of the impugned judgment of the learned Single Judge dated 08.07.2024, till further orders.
Print the name of Sri V.V. Prabhakar Rao for respondents.
_________ RRR, J
________ VJP, J Js.
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!