IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION Nos 660 of 1995, 659, 626,
625, 379, 380, 1008 and 1172 of 1995
--------------------------------------------------------------
STERLING CERAMICS
Versus
DY COLLECTOR
————————————————————–
Appearance:
MR DR BHATT and Others for Petitioners
MR S.N. Shelat, Addl. Adv. General with Mr. M.R.
Raval, AGP, instructed by M/sHM BHAGAT for Respondents.
————————————————————–
CORAM : MR.JUSTICE B.C.PATEL
Date of Order: 07/02/97
ORAL COMMON ORDER
When the matter was notified before a fortnight
at the request of the learned advocates, was adjourned
today i.e. 7th February, 1997. Today, in the first
session when the matter was called out the learned
Advocates for the petitioners did not remain present and
even in the second session when the matter is called out
the learned advocates have not remained present. Hence,
the matter stands disposed of for non-prosecution. Ad
interim relief, if any, granted earlier stands vacated.
Date: 07.02.1997(B.C. Patel, J.)
——–