Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chintala Srinivas vs The State Of Telangana
2025 Latest Caselaw 1757 Tel

Citation : 2025 Latest Caselaw 1757 Tel
Judgement Date : 4 February, 2025

Telangana High Court

Chintala Srinivas vs The State Of Telangana on 4 February, 2025

        THE HON'BLE SRI JUSTICE K.SARATH

            WRIT PETITION No.1145 of 2025

ORDER:

Learned Counsel appearing for the petitioners

submits that subject matter of the writ petition is

squarely covered by the Judgment of this Court in

W.P.No.21375 of 2023 and batch, dated 09.08.2023

and the same is not disputed by the learned Assistant

Government Pleader for Revenue.

2. Recording the aforesaid submission, the Writ

Petition is disposed of in terms of the Judgment of this

Court in W.P.No.21375 of 2023 and batch, dated

09.08.2023. There shall be no order as to costs.

The Miscellaneous Petitions, if any pending,

shall stand closed.

_____________________ JUSTICE K.SARATH

Date: 04.02.2025 Note:

Office to append copy of the Judgment in W.P.No.21375 of 2023 and batch, dated 09.08.2023 to this order. (B/o) BB

 
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