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

Suvanam Ramlal vs Suvanam Siri Sowjanya
2022 Latest Caselaw 1569 Tel

Citation : 2022 Latest Caselaw 1569 Tel
Judgement Date : 28 March, 2022

Telangana High Court
Suvanam Ramlal vs Suvanam Siri Sowjanya on 28 March, 2022
Bench: Shameem Akther, Juvvadi Sridevi
       THE HON'BLE Dr. JUSTICE SHAMEEM AKTHER

AND THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI

FAMILY COURT APPEAL No.236 OF 2013

JUDGMENT: (Per Hon'ble Dr.SA,J)

Learned counsel for the appellant is present and

submitted that both parties have compromised the subject

matter of the appeal outside the Court and the appellant does

not want to proceed with the appeal and sought permission of

this Court to withdraw the appeal.

2. Under these circumstances, permission is accorded and

accordingly, the Family Court Appeal is dismissed as

withdrawn.

Miscellaneous petitions, if any, pending in this appeal

stand closed. There shall be no order as to costs.

______________________ Dr. SHAMEEM AKTHER, J

___________________ JUVVADI SRIDEVI, J

Date: 28.03.2022 YVL THE HON'BLE Dr. JUSTICE SHAMEEM AKTHER AND THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI

FAMILY COURT APPEAL No.236 OF 2013

Date:28.03.2022 YVL

 
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