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

Mudigonda Gurucharan vs All Concerned
2021 Latest Caselaw 2004 Tel

Citation : 2021 Latest Caselaw 2004 Tel
Judgement Date : 5 July, 2021

Telangana High Court
Mudigonda Gurucharan vs All Concerned on 5 July, 2021
Bench: M.S.Ramachandra Rao, T.Vinod Kumar
     HONOURABLE SRI JUSTICE M.S.RAMACHANDRA RAO

AND HONOURABLE SRI JUSTICE T.VINOD KUMAR

CMA.No.s 112, 113 & 114 of 2017

JUDGMENT: (Per Sri Justice M.S.Ramachandra Rao)

Sri V.Satyanarayana, Counsel representing

Sri V.S.R.Anjaneyalu, counsel for the appellants states

that the cause in these appeals does not survive for

consideration and the appeals have become infructuous.

2. In view of the said submission, these Appeals are

dismissed as infructuous. No order as to costs.

3. Consequently, miscellaneous petitions pending, if

any, shall stand closed.

______________________________ M.S.RAMACHANDRA RAO, J

______________________ T.VINOD KUMAR, J 05th July, 2021.

gra

 
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