Citation : 2021 Latest Caselaw 4140 Tel
Judgement Date : 3 December, 2021
THE HON'BLE SRI JUSTICE M. LAXMAN
C.C.C.A.Nos.24 and 23 of 2007
COMMON JUDGMENT :
Learned counsel for the appellants submits that these
appeals are settled outside the Court and hence the
appellants do not want to pursue the appeals. To that effect, a
Memo dated 24.11.2021 is also filed in the Registry.
Recording said submission, these appeals are dismissed
as withdrawn. No order as to costs.
Miscellaneous petitions pending, if any, shall stand
closed.
________________________
JUSTICE M. LAXMAN
03.12.2021
.
Msr ML, J
THE HON'BLE SRI JUSTICE M. LAXMAN
C.C.C.A.Nos.24 and 23 of 2007
03.12.2021 (Msr)
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!