Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Veera Reddydied Per Lr Rr 8 And 9 vs B.Surender Reddy
2025 Latest Caselaw 2312 Tel

Citation : 2025 Latest Caselaw 2312 Tel
Judgement Date : 18 February, 2025

Telangana High Court

B.Veera Reddydied Per Lr Rr 8 And 9 vs B.Surender Reddy on 18 February, 2025

Author: Abhinand Kumar Shavili
Bench: Abhinand Kumar Shavili
                                    1




      HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
                                  AND
         HON'BLE SMT JUSTICE TIRUMALA DEVI EADA
                          A.S.No.118 OF 2004
JUDGMENT :

(Per H on'ble Sri Justice Abhinand Kumar Shavili)

Despite the matter being listed under the caption "for

dismissal", there is no representation on behalf of the appellants.

Hence, this Court has no other option except to dismiss the

Appeal for non-prosecution.

Accordingly, the Appeal is dismissed for

non-prosecution. No costs.

Miscellaneous petitions, if any, pending shall stand closed.

___________________________________ JUSTICE ABHINAND KUMAR SHAVILI

__________________________________ JUSTICE TIRUMALA DEVI EADA Date: 18.02.2025 rkk

 
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