Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naziruddin Ahmed vs D. Janardhan
2023 Latest Caselaw 1376 Tel

Citation : 2023 Latest Caselaw 1376 Tel
Judgement Date : 23 March, 2023

Telangana High Court
Naziruddin Ahmed vs D. Janardhan on 23 March, 2023
Bench: A.Venkateshwara Reddy
THE HON'BLE SRI JUSTICE A.VENKATESHWARA REDDY
      CITY CIVIL COURT APPEAL No.111 OF 2004

JUDGMENT:

None appears on behalf of the appellants. Perused the

proceedings dated 15.03.2023. On that day also there was no

representation on behalf of appellants. As such, the matter was

directed to be listed under the caption 'for dismissal' only to

draw the attention of the learned counsel for the appellants.

But there is no representation even today. Therefore,

considering the fact that the first appeal is pending since last

two decades, I find no merit to adjourn the matter in the

absence of proper representation. Accordingly, this Appeal Suit

is dismissed for default for non-prosecution However, in the

circumstances of the case, there shall be no orders as to the

costs. As a sequel, miscellaneous applications, if any pending,

shall stands closed.

________________________________ A.VENKATESWHARA REDDY, J

23-03-2023 SA

 
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 : Media

 
 
Latestlaws Newsletter