Citation : 2024 Latest Caselaw 10472 AP
Judgement Date : 19 November, 2024
HIGH COURT OF ANDHRA PRADESH :: AMARAVATI
MAIN CASE No: W.P.Nos. 29506 of 2022, 12637 of 2015, 767,
13953, 14446, 43413, 44458, 46208 of 2016,
21689, 21814, 22008 of 2020 & 11759 of 2021
PROCEEDING SHEET
SL. DATE ORDER OFFICE
NO NOTE
19.11.2024 RNT,J & CGR,J
I.A.Nos.3 of 2022, 1 of 2023 & 1 of 2024
In
W.P.No.29506 of 2022
I.A.No.3 of 2022 is an application for
impleadment of the implead petitioners as
respondent Nos.11 & 12.
2. I.A.No.1 of 2023 is an application for impleadment of the implead petitioners as respondent Nos.12 to 17 in writ petition.
3. I.A.No.1 of 2024 is also an application for impleadment of the implead petitioners as respondent Nos.12 to 15.
4. Learned counsel for implead petitioners at this stage submits that in I.A.No.1 of 2023 implead petitioners be impleaded as respondent Nos.13 to 18 and in I.A.No.1 of 2024 implead petitioners be impleaded as respondent Nos. 19 to 22 in the writ petition. He further submits that implead petitioners in all the aforesaid applications are successful candidates in the recruitment vide notification of 2022.
5. Learned counsel for the implead petitioners
SL. DATE ORDER OFFICE NO NOTE further submits that based on the affidavits filed in support of the applications for impleadment, he will argue the matter today itself.
6. Learned counsel for the petitioner submits that the petitioners are not willing to file any objections in support of the implead applications.
7. Consequently, all the applications for impleadment are allowed.
8. Let the implead petitioners in all the applications be impleaded as respondent Nos.11 to 22 in the writ petition respectively.
______ RNT,J
______ CGR,J
W.P.Nos. 29506 of 2022, 12637 of 2015, 767, 13953, 14446, 43413, 44458, 46208 of 2016, 21689, 21814, 22008 of 2020 & 11759 of 2021
Heard Sri M.Srikanth, learned counsel for the petitioners in W.P.Nos.29506 of 2022, 12637 of 2015, 13953, 43413, 44458 & 46208 of 2016, Sri A. Rama Krishna, learned counsel for the petitioners in W.P.No.14446 of 2016, Sri K. Rama Koteswara Rao, learned counsel appearing for the petitioners in W.P.No.21689, 21814, 22008 of 2020 & 11759 of 2021 and also appearing for the respondent Nos.5, 7,10 to 12, 14, 16 to 25, 27 to 31, 33 to 39, 41 to 46
SL. DATE ORDER OFFICE NO NOTE & 49 in W.P.No.13953 of 2016, Sri N.Subba Rao, learned senior counsel and Sri Srinivasa Rao Narra, learned counsel for the implead petitioners/respondent Nos.11 to 22 in W.P.No.29506 of 2022 & Sri E.Sambasiva Pratap, learned Additional Advocate General for the State and its authorities.
2. Judgment reserved.
______ RNT,J
______ CGR,J 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!