Citation : 2025 Latest Caselaw 857 Tel
Judgement Date : 6 January, 2025
THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
AND
THE HON'BLE SRI JUSTICE J.SREENIVAS RAO
WRIT APPEAL No.32 of 2025
JUDGMENT:
(Per the Hon'ble the Chief Justice Alok Aradhe)
Ms. Sagarika Loya, learned counsel for the
appellants.
Mr. Rajesh Maddy, learned counsel for the
respondents No.1 and 2.
Mr. Muralidhar Reddy Katram, learned Government
Pleader Revenue (Stamps and Registration) for the
respondents No.3 to 5.
2. This intra court appeal is filed against the order
dated 09.07.2024 passed in W.P.No.17765 of 2024.
3. Admittedly, the appellants are not parties to the order
which has been impugned in this intra court appeal. The
aforesaid order, therefore, does not bind the appellants.
4. In view of law laid down by the Supreme Court in
Shivdev Singh v. State of Punjab 1 as well as Division
Bench of this Court in Palavalasa Padmanabham v. State
of Andhra Pradesh 2, the appellants have the remedy of
review available before the learned Single Judge.
5. Therefore, the writ appeal is disposed of with the
liberty to the appellants to seek review of the order dated
09.07.2024 passed by the learned Single Judge.
Miscellaneous applications pending, if any, shall
stand closed. However, there shall be no order as to costs.
______________________________________ ALOK ARADHE, CJ
______________________________________ J.SREENIVAS RAO, J
06.01.2025 vs
1 AIR 1963 SC 1909 2 2003 (4) ALD 449 (DB)
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!