Gujarat High Court Case Information System
Print
AS/9/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ADMIRALITY
SUIT No. 9 of 2006
=========================================================
MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LTD. – Plaintiff(s)
Versus
M.V.
BAHIA BLANCA & 2 – Defendant(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Plaintiff(s) : 1,
MR VK BHATT for Defendant(s) : 1,
None for
Defendant(s) : 2,
MR NAVIN K PAHWA for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/09/2010
ORDE
BELOW OFFICE SUBMISSION
In
view of the detailed submission made by the office, it is submitted
that the bank guarantee which was duly extended from 14.8.2010 to
26.1.2011 that has expired on 26.7.2010. The said bank guarantee is
extended by the bank on 14.8.2010 and tendered along with a note in
the Registry on 23.8.2010. Therefore, it is submitted that there is
delay of 18 days in tendering the aforesaid bank guarantee. The same
is hereby condoned.
[H.B.
ANTANI, J.]
pirzada/-
Top