Citation : 2022 Latest Caselaw 5531 Tel
Judgement Date : 31 October, 2022
THE HONOURABLE SRI JUSTICE M.LAXMAN
CITY CIVIL COURT APPEAL Nos.94 of 1999 & 151 of 2007
COMMON JUDGMENT:
Learned counsel for the appellants in both the
appeals furnished a memo dated 31.10.2022 to this Court
to the effect that the appellants are not pressing the
appeals and requested to dismiss the appeals as not
pressed.
By making the said memo as part of record, both the
appeals are dismissed as not pressed. There shall be no
order as to costs. Miscellaneous petitions, if any pending
in both the appeals, shall stand closed.
________________ M.LAXMAN, J Date: 31.10.2022 TJMR
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!