Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Krishna Murthy, vs The State Of Ap Rep By Its Pp Hyd., 2 ...
2022 Latest Caselaw 851 Tel

Citation : 2022 Latest Caselaw 851 Tel
Judgement Date : 22 February, 2022

Telangana High Court
N.Krishna Murthy, vs The State Of Ap Rep By Its Pp Hyd., 2 ... on 22 February, 2022
Bench: G Sri Devi
               THE HON'BLE JUSTICE G. SRI DEVI


          CRIMINAL REVISION CASE No. 1367 of 2008

JUDGMENT:-

      As there was no representation on behalf of the revision

petitioner on 09.02.2022, the matter was listed to today under

the caption "for dismissal". In spite of the matter being posted

under the caption "for dismissal" there was no representation

on behalf of the revision petitioner. It appears that the revision

petitioner is not interested in pursuing the revision.


      Accordingly, the Criminal Revision Case is dismissed for

non-prosecution.


       As sequel      to it, Miscellaneous Petitions, if any pending,

shall stand closed.


                                               __________________
                                               JUSTICE G. SRI DEVI
22.02.2022

gkv

 
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