Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A Yella Reddy vs D Balamani
2022 Latest Caselaw 2928 Tel

Citation : 2022 Latest Caselaw 2928 Tel
Judgement Date : 20 June, 2022

Telangana High Court
A Yella Reddy vs D Balamani on 20 June, 2022
Bench: A.Venkateshwara Reddy
  THE HON'BLE SRI JUSTICE A.VENKATESHWARA REDDY
                SECOND APPEAL No.924 OF 2016
JUDGMENT:

Learned counsel for the appellant Sri V.Venugopal Rao

absent. No representation. In view of the proceedings dated

12.04.2022 as learned counsel for the appellant was advised to

inform the next date of hearing and file memo to that effect

before this Court, in view of the submission that he has given no

objection Vakalath to the appellant, the presence or

representation on behalf of the appellant is felt essential. I do

not find any merit to adjourn the matter in the absence of any

representation on behalf of the appellant in compliance of

proceedings dated 12.04.2022. Accordingly, this second appeal

is dismissed as default for non-prosecution.

2. However, in the facts of the case, there shall be no

order as to the costs. In sequel to it, miscellaneous petitions if

any, pending in this second appeal, shall stand closed.

________________________________ A.VENKATESWHARA REDDY, J

Dated : 20-06-2022 abb

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter