2013 INSC 0403 SUPREME COURT OF INDIA C.C.E., Ahmedabad Vs. Kiri Dyes & Chemicals Ltd. (H.L.Dattu and Jagdish Singh Khehar JJ.) 29.04.2013 ORDER 1. We have heard Shri H.P.Raval, learned Additional Solicitor General of India, appearing for the appellant. 2. After hearing the learned A.S.G., we are of the opinion that this appeal deserves to be dismissed only on the ground of delay. 3. Accordingly, the Civil Appeal is dismissed on the ground of delay. Law Information Center 1 SpotLaw