Telangana High Court
Kum G. Spana vs Apseb on 1 September, 2023
Author: P.Sree Sudha
Bench: P.Sree Sudha
THE HON'BLE SMT. JUSTICE P.SREE SUDHA
A.S.No.410 of 2008
JUDGMENT:
1. The present appeal has been filed aggrieved by the judgment and decree dated 20.11.2003 passed in O.S.No.248 of 1998 on the file of Principal Senior Civil Judge, Warangal.
2. There is no representation for the appellant.
3. Learned counsel for respondent Nos.4 and 5 present.
4. On the last date of hearing, when the matter was taken up for hearing, there was no representation for the appellants, and therefore, the matter was directed to be posted to today under the caption 'for dismissal'. In spite of matter being listed today under the caption 'for dismissal', there is no representation for the appellants. This shows that the appellants are not evincing any interest in prosecuting the case. Therefore, this appeal is liable to be dismissed for non-prosecution.
5. Accordingly, this appeal is dismissed for non-prosecution. There shall be no order as to costs. Miscellaneous petitions, pending if any, shall stand closed.
___________________ P.SREE SUDHA, J Date:01.09.2023.
krl 2 474 THE HON'BLE SMT. JUSTICE P.SREE SUDHA A.S.No.410 of 2008 Dt.01.09.2023 krl