Citation : 2021 Latest Caselaw 475 Tel
Judgement Date : 17 February, 2021
41 - 44
THE HON'BLE THE CHIEF JUSTICE HIMA KOHLI
AND
THE HON'BLE SRI JUSTICE B. VIJAYSEN REDDY
WRIT APPEAL Nos.402, 611, 620 and 670 of 2019
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Hima Kohli)
1.
Learned Additional Advocate General appearing on behalf of
the appellants states that he has instructions to unconditionally
withdraw the present appeals.
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
17.02.2021 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!