Telangana High Court
M/S.Twenty Four Frames Factory ... vs Ap Brahmana Seva Sangha Samakhya, 5 on 11 October, 2022
THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
AND
THE HON'BLE SRI JUSTICE C.V.BHASKAR REDDY
WRIT APPEAL No.1866 of 2013
ORDER:(Per the Hon'ble the Chief Justice Ujjal Bhuyan) None appears for the appellant on call, though Mr.B.Mukherjee, learned counsel appears for respondents No.3 to 5.
2. This appeal has been preferred against the judgment and order dated 28.06.2013 passed by the learned Single Judge allowing W.P.No.35948 of 2012. The aforesaid writ petition was heard along with another writ petition being W.P.No.35212 of 2012. Both the writ petitions were allowed by the aforesaid common order.
3. Matter pertains to certification granted by the Central Board of Film Certification for exhibition of Telugu film called 'Denikaina Ready'. By the judgment under appeal, the writ petitions were allowed by deleting certain scenes from the aforesaid movie. On appeal, a Coordinate 2 Bench vide the interim order dated 28.11.2013 stayed the aforesaid order on the ground that learned Single Judge ought not to have entertained the writ petition since it involved public interest at large.
4. Be that as it may, since the matter pertains to exhibition of the film in the year 2012, we are of the view that no live issue survives for adjudication at this distant point of time.
5. Accordingly, writ appeal is closed as infructuous by confirming the interim order dated 28.11.2013.
Miscellaneous applications pending, if any, shall stand closed. However, there shall be no order as to costs.
______________________________________ UJJAL BHUYAN, CJ ______________________________________ C.V.BHASKAR REDDY, J 11.10.2022 MRM/VS