Citation : 2021 Latest Caselaw 344 Tel
Judgement Date : 8 February, 2021
THE HON'BLE THE CHIEF JUSTICE HIMA KOHLI
AND
THE HON'BLE SRI JUSTICE B. VIJAYSEN REDDY
WRIT APPEAL Nos.141 and 143 of 2019
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Hima Kohli)
1. Learned counsel for the appellants states that instead of
pressing the present appeals, his clients shall be given leave to pursue
the criminal complaint, registered as FIR.No.48 of 2019,
P.S.Kamareddy, filed against the respondents No.3 to 5/writ
petitioners, in accordance with law.
2. Leave, as prayed for, is granted. The present appeals are
disposed of as not pressed along with the pending applications, if any.
______________________________ HIMA KOHLI, CJ
______________________________ B. VIJAYSEN REDDY, J
08.02.2021 JSU
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!