Gujarat High Court
Alka vs Special on 15 March, 2010
Gujarat High Court Case Information System
Print
SCA/9145/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9145 of
2002
=========================================================
ALKA
INDUSTRIES THRO'PROP. S.M. KANKHARA & 1 - Petitioner(s)
Versus
SPECIAL
RECOVERY OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AM MEHTA for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,
MR
AMIT J SHAH for Respondent(s) : 2,
MR SHIVANG J SHUKLA for
Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/03/2010
ORAL
ORDER
The
matter has been called out four times, after revising the entire
cause-list for the fourth time. None appears for the petitioners,
even on the fourth call.
The
petition is dismissed for non-prosecution, with no order as to costs.
Rule is discharged. Interim relief, if any, stands vacated.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top