Citation : 2022 Latest Caselaw 988 Tel
Judgement Date : 3 March, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
WRIT PETITION Nos.7873, 9288, 9738, 9765, 10211,
10478, 10916, 11127, 11146, 11195, 11553, 11686, 11837,
11979. 12059, 12234, 12238, 12259, 12410, 12506, 12785,
13069, 13689, 13873, 13951, 14581, 15247, 17816, 18772,
19243, 19339, 19575, 20122 & 20792 of 2009; 669, 1361,
3718 & 12344 of 2010; 12104 of 2011
COMMON ORDER: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)
Learned counsel for the parties have informed this Court
that the issue involved in the present cases stands concluded
on account of the judgment delivered by a Division Bench of the
unified High Court for the States of Telangana and Andhra
Pradesh in the case of Government of Andhra Pradesh vs.
L. Samba Siva Rao1.
In the light of the aforesaid, the present writ petitions also
stand disposed of. The judgment delivered in the case of
Government of Andhra Pradesh (supra) shall be applicable
mutatis mutandis in the present cases also.
Let a copy of the judgment delivered in the case of
Government of Andhra Pradesh (supra) be kept on record in
the present cases.
________________________
SATISH CHANDRA SHARMA, CJ
_______________________
ABHINAND KUMAR SHAVILI, J
03.03.2022
JSU
2016 (2) ALD 716 (DB)
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!