Citation : 2024 Latest Caselaw 7860 AP
Judgement Date : 29 August, 2024
APHC010449242006
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3470]
(Special Original Jurisdiction)
THURSDAY ,THE TWENTY NINETH DAY OF AUGUST
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI
THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY
CIVIL MISCELLANEOUS APPEAL NO: 659/2006
Between:
Vema Bala Showry Babu ...APPELLANT
AND
Vema Manju Vani ...RESPONDENT
Counsel for the Appellant:
1. E V V S RAVI KUMAR
Counsel for the Respondent:
1. D HANUMANTHA RAO
The Court made the following:
JUDGMENT:
(per Ravi Nath Tilhari, J)
Heard Ms. R. Durga Lathasri, learned counsel representing Sri
E.V.V.S.Ravi Kumar, learned counsel for the appellant appellant.
2. Notice otice was issued to the respondent pursuant to the order dated
20.11.2023.
3. As per the office report, notice sent to the respondent is received
unserved, as per postal endorsement "not known".
4. Ms. R. Durga Lathasri, learned counsel for the appellant submits that she
has no instructions from the appellant inspite of sending the letter. She submits
that under the circumstances, she is not able to argue the matter.
5. The appeal is of the year 2006.
6. The appeal is dismissed for "want of prosecution".
No order as to costs.
As a sequel thereto, miscellaneous petitions, if any pending, shall also stand
closed.
____________________ RAVI NATH TILHARI, J
____________________ NYAPATHY VIJAY, J
Dated: 29.08.2024 AG
THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI
THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY
CIVIL MISCELLANEOUS APPEAL NO: 659/2006
Dated: 29.08.2024 AG
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!