Citation : 2021 Latest Caselaw 1016 Tel
Judgement Date : 30 March, 2021
THE HON'BLE SRI JUSTICE CHALLA KODANDA RAM
CIVIL REVISION PETITION Nos. 5286 and 5890 OF 2017
COMMON ORDER:
These Civil Revision Petition are filed questioning the orders
dated 01.09.2017 and 15.10.2015 allowing I.A.Nos.638 of 2017 and
1467 of 2015, respectively, in O.S.No.30 of 2015 on the file
of VIII Additional District Judge, Nizamabad.
It is to be noted that as per the status report of the District
Judge, Nizamabad, the said suit itself came to be decreed by the
Court below vide judgment dated 06.09.2019.
In those circumstances, nothing survives for adjudication in
these Civil Revision Petitions.
Accordingly, these Civil Revision Petitions are closed.
However, it is made clear that if any of the parties desire to be
heard, liberty is given to them to file an Application to revive the
Revisions and on filing such Application, the matter would be heard
on merits.
Miscellaneous applications, if any pending, shall stand closed.
There shall be no order as to costs.
________________________ CHALLA KODANDA RAM, J
Dt:30.03.2021
kdl
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!