Citation : 2024 Latest Caselaw 10495 AP
Judgement Date : 19 November, 2024
APHC010475032005
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3369]
(Special Original Jurisdiction)
TUESDAY ,THE NINETEENTH DAY OF NOVEMBER
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE T MALLIKARJUNA RAO
SECOND APPEAL NO: 577/2005
Between:
Motru Nagendra Kumar ...APPELLANT
AND
Mulpuri Gopala Ratnam ...RESPONDENT
Counsel for the Appellant:
1. N VIJAY
Counsel for the Respondent:
1. E SAMBASIVA PRATAP
THE COURT MADE THE FOLLOWING JUDGMENT:
The Second Appeal is preferred by the appellant against the
judgment and decree dated 02.08.2004, passed in A.S.No.18 of 2003 on
the file of the Additional Senior Civil Judge, Gudivada, by confirming the
judgment and decree in dated 26.06.2003, passed in O.S.No.139 of
2001 on the file of the Junior Civil Judge, Gannavaram.
2. As learned counsel for the appellant was elevated as Judge of the
Bench of the Court, this Court ordered notice to the appellant and the
notice was sent to the address shown in the appeal, but it was returned
with an endorsement 'left without instructions'. It seems that the
appellant has no interest to prosecute the appeal, hence, this Court has
no other alternative except to dismiss this appeal.
3. In the result, the Second Appeal is dismissed for default. There
shall be no order as to costs.
Interim orders granted earlier, if any, shall stand vacated.
Miscellaneous petitions pending, if any, in this appeal shall stand
closed.
________________________ T. MALLIKARJUNA RAO, J
Date: 19.11.2024 MKK
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!