Gujarat High Court Case Information System
Print
AO/324/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 324 of 2010
With
CIVIL
APPLICATION No. 12637 of 2010
In
APPEAL FROM ORDER No. 324 of 2010
With
CIVIL
APPLICATION No. 12935 of 2010
In
APPEAL FROM ORDER No. 324 of 2010
=========================================================
ANISA
SHIPPING LTD - Appellant(s)
Versus
MASTER
OF VESSEL "SELAY CHALLENGER" THROUGH M/S SAI SHIPPING &
5 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Appellant(s) : 1,
MR. ANKIT SHAH for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,5 - 6.
MR YM THAKKAR for
Respondent(s) : 2,
UNSERVED-REFUSED (N) for Respondent(s) : 3,
MR
RJ OZA for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/03/2011
ORDER
IN APPEAL FROM ORDER
Admit.
Expedited.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION NO. 12935 OF 2010
To
be heard along with Appeal From Order.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION NO. 12637 OF 2010
In
view of the order dated 29.10.2010 passed in the Appeal From Order
along with present Civil Application, the transaction which are made
with regard to the subject matter of suit, will be subject to final
outcome of Appeal From Order. The Civil Application stands disposed
of. Subject to the above, notice is discharged with no order as to
costs.
(K.S.JHAVERI,
J.)
niru*
Top