Citation : 2024 Latest Caselaw 7429 AP
Judgement Date : 20 August, 2024
HIGH COURT OF ANDHRA PRADESH
MAIN CASE No.C.A.Nos.122, 123, 124, 125, 126, 127, 128, 129, 130, 131,
132, 133, 134, 135, 136, 137, 138, 139, 140, 141, 142, 143,
144, 145, 146, 147, 148, 149, 150, 151, 152, 153, 154, 155,
156, 157, 158, 159, 160, 161, 162, 163, 164 and 165 of
2024
PROCEEDING SHEET
Sl. Date ORDER OFFI
No. CE
NOTE
20.08.2024 RRR,J & HN, J
Post on 04.09.2024 along with CA.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
the respondents.
________ RRR, J
______ HN, J
BV/KGM
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!