Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kondaparthi Lakshmi vs The State Of Telangana
2025 Latest Caselaw 4141 Tel

Citation : 2025 Latest Caselaw 4141 Tel
Judgement Date : 20 June, 2025

Telangana High Court

Kondaparthi Lakshmi vs The State Of Telangana on 20 June, 2025

         THE HON'BLE THE ACTING CHIEF JUSTICE SUJOY PAUL
                              AND
              THE HON'BLE SMT JUSTICE RENUKA YARA
           WRIT APPEAL No.83 OF 2025 AND WRIT PETITION
                           No.33657 of 2023
COMMON JUDGMENT:

(Per the Hon'ble the Acting Chief Justice Sujoy Paul)

Sri Ravulapati Sreenivasa Rao, learned counsel for the

appellant in W.A.No.83 of 2025 and learned counsel for the

petitioner in W.P.No.33657 of 2023 seeks to withdraw both the

Writ Appeal and the Writ Petition without liberty to file afresh.

2. Sri Ramprasad Pathipaka, learned counsel for respondent

No.1 in W.A.No.83 of 2025 and Sri H.Rakesh Kumar, learned

Assistant Government Pleader for Revenue, for the respondents in

W.P.No.33657 of 2023 have no objection.

3. Accordingly, W.A.No.83 of 2025 and W.P.No.33657 of 2023

are dismissed as withdrawn without liberty to file afresh. No

costs.

Interlocutory applications, if any pending, shall also stand

closed.

_________________________ SUJOY PAUL, ACJ

__________________________ RENUKA YARA, J 20.06.2025 Nvl

 
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 : MAIMS

 
 
Latestlaws Newsletter