Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Apsrtc Rep. By Its Managign ... vs T. Mastan,
2022 Latest Caselaw 5443 Tel

Citation : 2022 Latest Caselaw 5443 Tel
Judgement Date : 28 October, 2022

Telangana High Court
The Apsrtc Rep. By Its Managign ... vs T. Mastan, on 28 October, 2022
Bench: G.Anupama Chakravarthy
  HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY

                    M.A.C.M.A.No.1104 of 2011
JUDGMENT :

During the pendency of the appeal, the matter was referred to

Lok Adalat and the same was settled before the Lok Adalat, vide Award

dated 13.08.2022.

The learned Standing Counsel for TSRTC has also filed a Memo

undertaking to pay the award amount and requested the Court to dispose

of the appeal in terms of the Award passed by the Lok Adalat.

As per the provisions of the A.P. Reorganisation Act, 2014, since

APSRTC has been bifurcated and TSRTC is formed, the Award passed

by the Lok Adalat can be applied to TSRTC as well.

Accordingly, the MACMA is disposed of in terms of the Award,

dated 13.08.2022, passed by the Lok Adalat. No order as to costs.

Pending miscellaneous applications, if any, shall stand closed.

_______________________________ G. ANUPAMA CHAKRAVARTHY, J.

Date: 28.10.2022 KRR/LK

 
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 : IDRC

 
 
Latestlaws Newsletter