Gujarat High Court High Court

East vs M on 14 July, 2010

Gujarat High Court
East vs M on 14 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/438/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 438 of 2009
 

In


 

O.J.APPEAL
No. 88 of 2009
 

In
ADMIRALITY SUIT No. 15 of 2009
 

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


 

EAST
STAR TRADING LIMITED - Applicant(s)
 

Versus
 

M
V YASA OZCAN - Respondent(s)
 

=================================================
 
Appearance : 
MS
PAURAMI B SHETH for Applicant(s) : 1, 
MR DHAVAL M BAROT for
Respondent(s) : 1, 
MR MANAV A MEHTA for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard learned counsel for the parties, the interim order passed on
22.10.2009 is made absolute. O.J. Civil Application No.438 of 2009
stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top