Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Praveen Kumar vs Smt.Madhuri Chanvula
2021 Latest Caselaw 2142 Tel

Citation : 2021 Latest Caselaw 2142 Tel
Judgement Date : 19 July, 2021

Telangana High Court
Praveen Kumar vs Smt.Madhuri Chanvula on 19 July, 2021
Bench: Hima Kohli, B.Vijaysen Reddy
Items No.7-8



      THE HON'BLE THE CHIEF JUSTICE HIMA KOHLI
                                   AND
      THE HON'BLE SRI JUSTICE B. VIJAYSEN REDDY


                         F.C.A.Nos.69 & 66 of 2013

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


1.     The matter is listed in the category of 'for dismissal', as none

had appeared on behalf of the appellant on the last date of hearing.

Today, Mr. G. Sundresan, learned proxy counsel appearing for

learned counsel for the appellant states that he has not received any

instructions from his client for the last several years.

2.     Learned counsel for the respondent states that the appellant has

already got remarried and blessed with two children.

3. Perhaps, it is for the said reason that the appellant has stopped

pursuing the present appeals. Be that as it may, the present appeals

are dismissed for non-prosecution along with the pending

applications, if any.

______________________________ HIMA KOHLI, CJ

______________________________ B. VIJAYSEN REDDY, J 19.07.2021 JSU

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter