Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Venkataramana vs The State Of Telangana
2021 Latest Caselaw 347 Tel

Citation : 2021 Latest Caselaw 347 Tel
Judgement Date : 8 February, 2021

Telangana High Court
K.Venkataramana vs The State Of Telangana on 8 February, 2021
Bench: Hima Kohli, B.Vijaysen Reddy
      THE HON'BLE THE CHIEF JUSTICE HIMA KOHLI
                                AND
      THE HON'BLE SRI JUSTICE B. VIJAYSEN REDDY


                 WRIT APPEAL No.82 of 2019
                            AND
                WRIT PETITION No. 7828 OF 2019


COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Hima Kohli)


1.

Learned counsel for the appellant and learned counsel for the

petitioner state that the present appeal and the petition have been

rendered infructuous and therefore, seek leave to withdraw the same.

2. Leave, as prayed for, is granted. The present appeal and the

petition are disposed of as infructuous along with the pending

applications, if any.

_________________ HIMA KOHLI, CJ

______________________ B. VIJAYSEN REDDY, J 08.02.2021 KTL

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter