Citation : 2023 Latest Caselaw 2405 Tel
Judgement Date : 14 September, 2023
THE HONOURABLE SRI JUSTICE B. VIJAYSEN REDDY
WRIT PETITION No.25643 OF 2023
ORDER : (ORAL)
Learned counsel for the petitioners, submits that subject
matter of this writ petition is squarely covered by the judgment
dated 09.08.2023 of this Court in W.P. No.21375 of 2023 and
batch and the same is not disputed by the learned Assistant
Government Pleader for Revenue, however, submitted that
petitioners herein are legal heirs of the member of the society but
not the agreement holders as in the common order.
2. Therefore, recording aforesaid submissions of the learned
counsel, following the judgment dated 09.08.2023 of this Court in
W.P. No.21375 of 2023 and batch, in terms thereof, this writ
petition is disposed of at the stage of admission. The said common
order shall be made part of the record and a copy of the same shall
be annexed to this order. No order as to costs.
As a sequel thereto, miscellaneous applications, if any,
pending in this writ petition shall stand closed.
______________________ B. VIJAYSEN REDDY, J September 14, 2023 Note: Annex a photo stat copy of common order in W.P. No.21375 of 2023 and batch to this order.
(BO) MS
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!