Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.V. Rmana Goud vs Smt. K. Dhana Lakshmi
2025 Latest Caselaw 4444 Tel

Citation : 2025 Latest Caselaw 4444 Tel
Judgement Date : 2 April, 2025

Telangana High Court

B.V. Rmana Goud vs Smt. K. Dhana Lakshmi on 2 April, 2025

Author: Abhinand Kumar Shavili
Bench: Abhinand Kumar Shavili
  THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
                               AND
     THE HON'BLE SMT. JUSTICE TIRUMALA DEVI EADA

                      A.S.No.471 OF 2006
JUDGMENT:

(Per the Hon'ble Sri Justice Abhinand Kumar Shavili)

None appeared for the appellant, though the

Appeal is listed today under the caption 'for dismissal'.

Hence, this Court has no other option, except to

dismiss the case for default and also for non-

prosecution.

2. Accordingly, the Appeal is dismissed for default

as well as for non-prosecution. No costs.

3. As a sequel, miscellaneous applications pending

if any, shall stand closed.

__________________________________ ABHINAND KUMAR SHAVILI, J

___________________________ TIRUMALA DEVI EADA, J

Date :02.04.2025 prat ::2::

THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI AND THE HON'BLE SMT. JUSTICE TIRUMALA DEVI EADA

A.S.No.471 OF 2006

Date :02.04.2025 prat

 
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 : MAIMS

 
 
Latestlaws Newsletter