Citation : 2024 Latest Caselaw 9288 AP
Judgement Date : 14 October, 2024
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
MAIN CASE No.A.S.Nos.2137 & 2138 of 2004
PROCEEDING SHEET
Sl. DATE ORDER OFFICE
No. NOTE
20. 14-10-2024 VGKR, J
Heard Smt. Nimmagadda Revathi,
learned counsel for the appellant(s) and
Sri N. Nagaraju, learned counsel for the
implead petitioners.
Heard Sri Prabala Raja Shekhar,
learned counsel for the respondents.
It was brought to the notice of this Court by the petitioners that some of the purchasers pendente-lite were added as respondent Nos.3 to 11, as per the orders of this Court, dated 14.12.2009, vide A.S.M.P.No.1631 of 2009. It was contended that a copy of sale deed along with all relevant documents were enclosed with the petition filed by the petitioners in I.A.No.1 of 2024. It seems that in such a case, no prejudice will be caused to the respondents, if this application is ordered.
I.A.NO.1 of 2024 In
Heard.
Other side counsel also reported no objection.
For the reasons mentioned in the accompanying affidavit filed in support of this petition, the petitioners are permitted to be impleaded as parties/Respondents Nos.12 and
Accordingly, this application is ordered.
_________ VGKR, J
A.S.Nos.2137 & 2138 of 2004
Heard both sides.
'Reserved for Judgment'.
_________ VGKR, J CVD
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!