Citation : 2022 Latest Caselaw 2583 Tel
Judgement Date : 10 June, 2022
HON'BLE SMT JUSTICE M.G.PRIYADARSINI
A.S.No.742 OF 2003
JUDGMENT:
On 12.04.2022 and on 06.06.2022, none appeared and
there was no representation on behalf of the appellant.
Hence, the matter was directed to be listed under the caption
"for dismissal". Today, when the matter is taken up for
hearing, none appears and no representation is made on
behalf of the appellant. It seems the appellant is not
interested in pursuing the matter.
Hence, the Appeal is dismissed for non-prosecution.
No costs.
Miscellaneous applications, if any, pending, shall stand
closed.
______________________________ JUSTICE M.G.PRIYADARSINI
Date:10-06-2022 rkk
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!