Gujarat High Court Case Information System
Print
AS/11/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ADMIRALITY
SUIT No. 11 of 2009
=========================================================
OCEANIC
PETROLEUM PTE LTD - Plaintiff(s)
Versus
M
V ORIENTAL WISTERIA & 1 - Defendant(s)
=========================================================
Appearance :
MR
AS VAKIL for
Plaintiff(s) : 1,
None for Defendant(s) : 1,
MS PAURAMI B SHETH
for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 20/01/2010
ORAL ORDER
1. The
Registry has placed this matter on the basis of communication dated
19.01.2010 addressed by the learned Advocate to the Registry
accepting that there was an error committed in giving the correct
name in the purshis dated 09.12.2009 filed by the learned Advocate
for the defendant.
2. Heard
learned advocate for the defendant. It is stated that the error in
spelling the name of the defendant has occurred in the purshis filed
by the learned Advocate and hence, as a consequence, as the
reproduced portion in the order dated 10.12.2009 carries the same
incorrectly spelled name the same error continues in the order dated
10.12.2009. Learned Advocate prays that the said error may be
corrected.
3. Accordingly,
in the order dated 10.12.2009 wherever the name Pandy
Correspondents occurs the same shall hereafter read as Pandi
Correspondents Pvt. Ltd. .
(D.A.
MEHTA, J.)
zgs/-
Top