Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Partani Dall Industries vs The Sales Tax Appellate Tribunal
2025 Latest Caselaw 4401 Tel

Citation : 2025 Latest Caselaw 4401 Tel
Judgement Date : 25 August, 2025

Telangana High Court

M/S.Partani Dall Industries vs The Sales Tax Appellate Tribunal on 25 August, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy
     THE HONOURABLE SRI JUSTICE P.SAM KOSHY
                     AND
           THE HONOURABLE SRI JUSTICE
            SUDDALA CHALAPATHI RAO

                        TREVC No.125 OF 2009

JUDGMENT:

(per Hon'ble Sri Justice P.Sam Koshy)

Mr. Tarun Chadha, learned counsel representing

Mr. S.Dwarakanath, learned counsel for the petitioner, submits that

in spite of best efforts being made, the party is not responding.

It appears that they have lost interest in the litigation and that the

cause does not survive.

2. In view of the same, this tax revision case is dismissed for

want of prosecution. There shall be no order as to costs.

Consequently, miscellaneous petitions pending, if any, shall

stand closed.

_____________________ P.SAM KOSHY, J

_________________________________ SUDDALA CHALAPATHI RAO, J 25.08.2025 Lrkm/Ggd

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter