Citation : 2022 Latest Caselaw 1518 Tel
Judgement Date : 25 March, 2022
HONOURABLE JUSTICE G.SRI DEVI
M.A.C.M.A.Nos. 3452 of 2014 & 2143 of 2015
COMMON JUDGMENT:-
Pursuant to the request made by the Counsel appearing for
both the parties, the matters were referred to Lok Adalat. On
11.12.2021
the matters were settled before the Lok Adalat and an
award was passed by the Lok Adalath.
In view of the above, both the M.A.C.M.As. are disposed of in
terms of the award, dated 11.12.2021, passed by the Lok Adalat.
There shall be no order as to costs.
Miscellaneous applications, if any, pending shall stand
closed.
_______________ JUSTICE G.SRI DEVI 25.03.2022 tsr
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!