Gujarat High Court
B vs Union on 28 July, 2010
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