Citation : 2025 Latest Caselaw 3401 Tel
Judgement Date : 25 March, 2025
THE HON'BLE SRI JUSTICE P.SAM KOSHY
AND
THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA
I.T.T.A.Nos.121, 51 & 122 OF 2024
COMMON JUDGMENT:
(per Hon'ble Sri Justice P.Sam Koshy)
Today, when the matter is taken up for hearing, Ms.Manara
Ananthan, learned counsel representing Ms.K.Srilatha, learned
counsel for the appellant entered appearance and prays for withdrawal
of these appeals with a liberty to avail other appropriate legal recourse
available so far as the grievance of the appellant is concerned.
2. As prayed for, these appeals stands dismissed as withdrawn with
a liberty as sought for.
As a sequel, miscellaneous applications pending if any, shall
stand closed.
__________________ P.SAM KOSHY, J
_________________________________ NARSING RAO NANDIKONDA, J
Date: 25.03.2025 AQS
THE HON'BLE SRI JUSTICE P.SAM KOSHY
AND
THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA
I.T.T.A.Nos.121, 51 & 122 OF 2024
25.03.2025 AQS
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!