Gujarat High Court High Court

B vs Union on 28 July, 2010

Gujarat High Court
B vs Union on 28 July, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1992/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1992 of 2002
 

 
 
=========================================


 

B
S PROCESSORS & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AMAR P DAVE for
Petitioner(s) : 1 - 2. 
(MR DN PATEL) for Respondent(s) : 1, 3, 
MR
YN RAVANI for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

This
matter was called out in the first session as well as in the second
session. At both the calls, learned advocate for the petitioners
was not present.

In
the circumstances, the petition is rejected for want of prosecution.
Rule is discharged.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top