Citation : 2022 Latest Caselaw 825 Tel
Judgement Date : 21 February, 2022
HONOURABLE JUSTICE G.SRI DEVI
M.A.C.M.A.No.1253 OF 2008
JUDGMENT:-
Pursuant to the request made by the Counsel appearing
for both the parties, the matter was referred to Lok Adalat.
On 11.12.2021, the matter was settled before the Lok Adalat
and an award was passed by the Lok Adalat.
In view of the above, the M.A.C.M.A is disposed of
in terms of the award, dated 11.12.2021, passed by the
Lok Adalat. There shall be no order as to costs.
Miscellaneous applications, if any, pending shall stand
closed.
_______________
JUSTICE G.SRI DEVI
21.02.2022
Lrkm
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!