Citation : 2025 Latest Caselaw 2717 Tel
Judgement Date : 3 March, 2025
THE HON'BLE THE ACTING CHIEF JUSTICE SUJOY PAUL
AND
THE HON'BLE SMT. JUSTICE RENUKA YARA
WRIT APPEAL Nos.1035, 1036, 1037, 1038, 1050, 1052, 1054,
1065, 1067, 1094, 1095, 1096, 1101, 1102, 1104 of 2023;
86, 87, 98 and 107 of 2024
COMMON JUDGMENT:
(Per the Hon'ble the Acting Chief Justice Sujoy Paul)
Sri Farhan Azam Khan, learned Standing Counsel for
Telangana State Wakf Board, appearing for the appellant,
after arguing for sometime, seeks to withdraw these writ
appeals with the liberty to the appellant to seek review of the
impugned orders passed in the writ petitions.
2. Nobody appeared for the other side to oppose the same.
3. Accordingly, these writ appeals are dismissed as
withdrawn with the liberty prayed for. It is made clear that
this Court has not expressed any opinion on the merits and
tenability of the case. No order as to costs.
Miscellaneous petitions pending, if any, shall stand
closed.
_________________________ SUJOY PAUL, ACJ
__________________________ RENUKA YARA, J 03.03.2025 sa/vs
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!