Citation : 2022 Latest Caselaw 3138 Tel
Judgement Date : 28 June, 2022
THE HON'BLE JUSTICE G. SRI DEVI
M.A.C.M.A.No. 2025 of 2014
JUDGMENT:-
Learned Standing Counsel for the 2nd respondent-
Insurance Company is present. Although the matter pertains to
2014, there is no representation on behalf of the appellant.
Hence, it is presumed that the appellant is not interested in
prosecuting the appeal.
Hence, the appeal is dismissed for non-prosecution.
There shall be no order as to costs.
Miscellaneous petitions, if any pending, shall stand closed.
__________________ JUSTICE G. SRI DEVI
28.06.2022 gkv
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!