Citation : 2024 Latest Caselaw 7928 AP
Judgement Date : 30 August, 2024
HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI
MAIN CASE No.W.A.Nos.1161 of 2010, W.A.No.1753 of
2008, W.A.No.522 of 2009, W.A.No.125 of 2010 &
W.A.No.1162 of 2010
PROCEEDING SHEET
Sl. Office
No DATE ORDER Note
30.08.2024 RRR, J & HN,J
Heard Sri P. Raja Gopal Rao, learned
counsel appearing for the appellant in
W.A.No.1753 of 2008, Sri O. Manohar Reddy,
learned senior counsel appearing for appellant in
W.A.No.1161 of 2010 and Smt. Iswarya Nagula,
learned counsel appearing for the appellant in
W.A.No.1162 of 2010.
Reserved for Judgment.
Sri Malladi Lakshmi Narayana, the
respondent in W.A.No.1753 of 2008, W.A.No.522
of 2009 and W.A.No.125 of 2010 who is appearing as party-in-person sought time to put forward his arguments. He is permitted to file written argument by 06.09.2024. The learned counsel for the appellants in these three appeals may file reply written argument, if thought necessary, by 13.09.2024.
________ RRR,J
_______ HN,J
RJS
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!