Citation : 2022 Latest Caselaw 426 Tel
Judgement Date : 3 February, 2022
THE HON'BLE SRI JUSTICE UJJAL BHUYAN
AND
THE HON'BLE SMT. JUSTICE P. SREE SUDHA
WRIT APPEAL NOs.456, 457 AND 458 OF 2021
AND
WRIT PETITION NOs.19597 AND 19598 OF 2021
COMMON JUDGMENT: (Per the Hon'ble Sri Justice Ujjal Bhuyan)
Heard Mr. D. Srinivas, learned Senior Counsel for the
petitioners in W.P.Nos.19597 and 19598 of 2021 and for the
respondents in W.A.Nos.456, 457 and 458 of 2021.
We have also heard Mr. E. Venkata Siddartha, learned
counsel for the appellants in W.A.Nos.456, 457 and 458 of 2021
and for the respondents in W.P.Nos.19597 and 19598 of 2021.
Learned counsel for the parties submit that the Writ Appeals
and the Writ Petitions have become infructuous.
That being the position, the Writ Appeals and the Writ
Petitions are disposed of as infructuous.
There shall be no order as to costs.
Miscellaneous applications, if any, pending, shall stand
closed.
_____________________ (UJJAL BHUYAN, J)
_____________________ (P. SREE SUDHA, J)
3rd February 2022 RRB
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!