Citation : 2023 Latest Caselaw 166 Tel
Judgement Date : 9 January, 2023
THE HON'BLE SRI JUSTICE M.LAXMAN
CIVIL MISCELLANEOUS APPEAL No.1552 of 2008
JUDGMENT:
1. There was no representation on behalf of the appellants on
04.01.2023. Hence, this Court directed to list the matter on
05.01.2023 under the caption, "for dismissal". Today i.e., on
05.01.2023, there is no representation on behalf of the
appellants, despite the matter being listed under the caption, "for
dismissal".
2. Hence, the Civil Miscellaneous Appeal is dismissed for
non-prosecution. No costs.
Miscellaneous Petitions, pending if any, shall stand closed.
______________________ JUSTICE M.LAXMAN 05.01.2023 ESP
THE HON'BLE SRI JUSTICE M.LAXMAN
C.M.A.No.1552 of 2008
Dated: 09.01.2023
ESP
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!