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

Smt. Saroj Sankla vs The Commissioner, Greater ...
2022 Latest Caselaw 1534 Tel

Citation : 2022 Latest Caselaw 1534 Tel
Judgement Date : 25 March, 2022

Telangana High Court
Smt. Saroj Sankla vs The Commissioner, Greater ... on 25 March, 2022
Bench: Satish Chandra Sharma, Abhinand Kumar Shavili
 THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
                                      AND
      THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI

               WRIT APPEAL Nos.409 & 403 of 2017

COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)

       Learned counsel for the appellant prays for withdrawal of

the present writ appeals with a liberty to challenge the

proceedings          No.BPS/237/C4/SZ/GHMC/2008-09                           dated

11.03.2010

in accordance with law.

With the aforesaid liberty, the writ appeals stand

dismissed as withdrawn.

Pending miscellaneous applications, if any, shall stand

closed. There shall be no order as to costs.

________________________ SATISH CHANDRA SHARMA, CJ

_______________________ ABHINAND KUMAR SHAVILI, J

25.03.2022 JSU

 
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