Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. T. Sunitha vs Shri B. Suresh
2021 Latest Caselaw 1556 Tel

Citation : 2021 Latest Caselaw 1556 Tel
Judgement Date : 4 June, 2021

Telangana High Court
Smt. T. Sunitha vs Shri B. Suresh on 4 June, 2021
Bench: Hima Kohli, B.Vijaysen Reddy
Item No.6



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


                          F.C.A.No.79 of 2009

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


1.

The present appeal was listed on 19.04.2021, when none had

appeared for the appellant. As a result, the matter was directed to be

listed today for dismissal. Same is the position today. None is present

on behalf of the appellant. It appears that the appellant is not

interested in prosecuting the present appeal.

2. The present appeal is accordingly dismissed in default and for

non-prosecution along with the pending applications, if any.

______________________________ HIMA KOHLI, CJ

______________________________ B. VIJAYSEN REDDY, J

04.06.2021 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