Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Srirangam Rama, vs Sri Bellamkonda Kalyan Rao
2021 Latest Caselaw 1124 Tel

Citation : 2021 Latest Caselaw 1124 Tel
Judgement Date : 7 April, 2021

Telangana High Court
Smt.Srirangam Rama, vs Sri Bellamkonda Kalyan Rao on 7 April, 2021
Bench: Challa Kodanda Ram
      THE HON'BLE SRI JUSTICE CHALLA KODANDA RAM

CIVIL REVISION PETITION Nos. 6905 and 7021 OF 2017

COMMON ORDER:

These Civil Revision Petitions are filed questioning the order

dated 06.11.2017 passed by the learned Family Judge-cum-VI

Additional District Judge, Khammam in I.A.No.1044 of 2017 in

O.S.No.103 of 2013.

It is to be noted that as per the status report of the District

Judge, Khammam, the said suit itself came to be decreed by the

Court below vide judgment dated 04.06.2018.

In those circumstances, nothing survives for adjudication in

these Civil Revision Petitions.

Accordingly, these Civil Revision Petitions are closed.

However, it is made clear that if any of the parties desire to be

heard, liberty is given to them to file an Application to revive the

Revisions and on filing such Application, the matter would be heard

on merits.

Miscellaneous applications, if any pending, shall stand closed.

There shall be no order as to costs.

________________________ CHALLA KODANDA RAM, J

Dt:07.04.2021

kdl

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter