Gujarat High Court High Court

Mahavir vs Mohamed on 18 August, 2010

Gujarat High Court
Mahavir vs Mohamed on 18 August, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

OJCA/209/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 209 of 2005
 

In


 

ADMIRALITY
SUIT No. 4 of 2005
 

 
 
==============================================================

 

MAHAVIR
INDUCTO MELT PVT.LTD. - Applicant(s)
 

Versus
 

MOHAMED
FAISAL RADWAN IBRAHIM MOUSSA KHALIL & 2 - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant(s) : 1, 
MR BHARAT T RAO for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

                         Date
: 25/10/2005  
ORAL ORDER

Mr.Rao
states that as the papers were not received by the office Draft of
Rs.10 lacs could not be deposited with the Registry of this court.
He places on record the letter addressed to the Registrar together
with DD bearing No.941896dated 4.10.05for Rs.10 lacs drawn on HSBC
Ltd. It is directed that the office shall encash the aforesaid
demand draft (which is enclosed herewith) by depositing in the bank
and shall credit the amount in the proceedings of present Admiralty
Suit No.4/05 with OJ CA No.209/05.

25.10.05/murty
(JAYANT PATEL,J)

   

Top