Citation : 2022 Latest Caselaw 1091 Tel
Judgement Date : 8 March, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
WRIT APPEAL Nos.770, 771, 787, 788, 789, 790, 791, 792, 793,
795, 797, 799, 800, 809, 811 and 815 of 2010
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)
Sri Vedula Srinivas, learned Senior counsel, has informed
this Court that a resolution plan is approved by National
Company Law Tribunal and therefore, on account of the
aforesaid, the present writ appeals have become infructuous.
Accordingly, the writ appeals are disposed of as
infructuous.
Miscellaneous applications pending, if any, shall stand
closed. There shall be no order as to costs.
________________________
SATISH CHANDRA SHARMA, CJ
_______________________
ABHINAND KUMAR SHAVILI, J
08.03.2022
ES
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!