Citation : 2022 Latest Caselaw 881 Tel
Judgement Date : 23 February, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
W.A.Nos.1424 and 1430 of 2009
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)
Learned counsel Ms. Sreevani, representing the
learned counsel for the appellant, has stated before this
Court that no further orders are required to be passed in
the present writ appeals and the writ appeals have become
infructuous.
The writ appeals are accordingly disposed of as
infructuous.
The miscellaneous applications pending, if any, shall
stand closed. There shall be no order as to costs.
______________________________________
SATISH CHANDRA SHARMA, CJ
______________________________________
ABHINAND KUMAR SHAVILI, J
23.02.2022
vs
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!