Gujarat High Court
M vs Minermet on 17 June, 2008
Gujarat High Court Case Information System
Print
OJMCA/58/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 58 of 2008
In
ADMIRALITY
SUIT No. 5 of 2008
=========================================================
M
V SARAH HENAM,MOTOR VESSEL, FLYING THE FLAG OF REPUBLIC OF -
Applicant(s)
Versus
MINERMET
SPA, & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DC DAVE for
Applicant(s) : 1,
MS PAURAMI B SHETH for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/06/2008
ORAL
ORDER
Let
the matter receive consideration by some other Court.
Learned
advocate Mr.D.C.Dave for the applicant states that the office be
directed to place the matter immediately to some other Court.
The
Registry is directed to obtain necessary orders from the Hon’ble the
Chief Justice for placing the matter to some other Court.
(Bankim
N. Mehta, J.)
sudhir
Top