Citation : 2023 Latest Caselaw 2972 Tel
Judgement Date : 6 October, 2023
THE HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO
M.A.C.M.A.No.2603 of 2011
JUDGMENT:
When the matter is taken up for hearing, there is no representation for the appellant either in the morning session or in the after session.
On 20.09.2023, when the matter was taken up for hearing, there was no representation for the appellant and therefore, the matter was directed to be listed on 27.09.2023 under the caption 'for dismissal'. On 27.09.2023, the matter was directed to be listed on 05.10.2023 under the same caption. Today, though the matter is listed under the caption 'for dismissal', there is no representation for the appellant. Therefore, this Court is of the considered view that the appellant is not interested to pursue the litigation.
Hence, the M.A.C.M.A. is dismissed for non- prosecution. No costs.
Pending miscellaneous applications, if any, shall stand closed.
____________________________________________ JUSTICE NAMAVARAPU RAJESHWAR RAO
Date:06-10-2023 Prv
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!