Citation : 2025 Latest Caselaw 1189 Tel
Judgement Date : 21 January, 2025
THE HONOURABLE SRI JUSTICE SUJOY PAUL
AND
THE HON'BLE Dr. JUSTICE G. RADHA RANI
WRIT APPEAL No.78 of 2025
JUDGMENT (per Hon'ble Sri Justice Sujoy Paul)
None for the appellants.
2. Sri G. Veera Swamy, learned Government Pleader for
General Administration Department, Sri E. Poornachander Rao,
learned Government Pleader for Forest, Sri Muralidhar Reddy
Katram, learned Government Pleader for Revenue, Sri E. Venkata
Reddy, learned Government Pleader for Municipal Administration
and Urban Development and Sri Mahesh Raje, learned Government
Pleader for Home.
3. Learned Government Pleaders appearing for the
respondents, inform that against the common order dated
05.01.2024 passed in W.P.Nos.221 and 259 of 2024, appeals in
W.A.Nos.1342 and 1450 of 2024 were filed, which came to be
dismissed on 29.11.2024 and 02.01.2025 respectively.
4. A perusal of order passed in W.A.No.1342 of 2024 shows
that it was arising out of common order dated 05.01.2024 passed
in WP.No.220 of 2024 and batch by learned Single Judge and the
said appeal is dismissed. The same common order is subject matter
of challenge in the present Writ Appeal also. Thus, this appeal
must receive the same fate.
5. In view of order passed in W.A.No.1342 of 2024 and
similarly, another W.A.No.1384 of 2024 filed against the common
order passed in WP.No.223 of 2024 which was also dismissed, this
Appeal is also dismissed. No order as to costs.
Interlocutory applications, if any pending, shall also stand
closed.
________________ SUJOY PAUL, J
_______________________ Dr. G. RADHARANI, J
Date: 21.01.2025 Myk/Tsr
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!