Citation : 2022 Latest Caselaw 3264 Tel
Judgement Date : 1 July, 2022
THE HON'BLE SRI JUSTICE M. LAXMAN
CIVIL MISCELLANEOUS APPEAL No. 141 OF 2014
JUDGMENT:
The matter is settled before the Lok Adalat and consequent
to the settlement, Award has been passed by the Lok Adalath.
Accordingly, this C.MA. is disposed of in terms of the
Award passed by the Lok Adalat. No order as to the costs.
Consequently, miscellaneous petitions pending if any, shall
stand closed.
_______________ M. LAXMAN, J
DATE: 01.07.2022 BDR
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!