ORDER
LAJJA RAM
1. The matter was called. No one appeared for the applicants M/s. Mahabir Prasad and others. A request had been made for adjournment on the ground that the applicant’s Counsel had gone to his home town for summer vacation and was expected to come back after 15th July 2001.
2. Shri M.P. Singh, DR submits that the appeals in this case had already been dismissed for non-compliance vide Final Order dated 4.10.99 and that in the Miscellaneous Application there is no mention that the terms of the Tribunal’s Stay Order as modified by the Hon’ble Allahabad High Court, had been complied with.
3. We have gone through the Miscellaneous Application. We have also gone through the Final Order dated 4.10.99. We do not find any justifiable ground for adjourning the matter. As there is nothing on record that the terms of the Stay Order of the Tribunal had been complied with, we don not find any ground for recall of the order already passed. The Miscellaneous Application is dismissed. The appeals have already been dismissed under the aforesaid order dated 4.10.99. Order accordingly.
(Pronounced & dictated in the open Court)