Gujarat High Court High Court

Essar vs Unknown on 12 September, 2008

Gujarat High Court
Essar vs Unknown on 12 September, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/490/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 490 of 2008
 

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

 

ESSAR
SHIPPING PORTS AND LOGISTICS LIMITED - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SWATI SOPARKAR for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

Date
: 12/09/2008 

 

ORDER

BELOW NOTE FOR SPEAKING TO MINUTES FILED BY LEARNED ADVOCATE FOR THE
APPLICANT

Heard
Mrs. Swati Soparkar, learned counsel appearing for the applicant.

The
order dated 2nd September, 2008 passed by this Court in
the above application requires to be corrected as some lines which
are in the draft order placed by the applicant on the direction of
the Court, are missing in the said original order. It appears that
while typing out the order, some error has been committed by the
transcriber/stenographer and therefore, the words which are mentioned
hereafter be added at the relevant place in the original order dated
2nd September, 2008, because, it is rightly submitted that
foreign transferor company is having its office at Mauritius and the
Essar Sisco Ship Management Company Limited, other Indian transferor
company is having its registered office at Chennai. The following may
be added in sub-clause [1] of para-3 of the order dated 2.9.2008
after the words India Shipping, foreign Transferor Company having
is registered office at :

Mauritius
and Essar Sisco Ship Management Company Limited, another Indian
Transferor Company having its registered office at Chennai

Therefore,
sub-clause [1] of para-3 of the order dated 2.9.2008 should be
corrected and considered accordingly.

The
Registry to issue certified copy of the corrected order if asked
for. Note for speaking to minutes is disposed of.

[C.K.

BUCH, J.]

pirzada/-

   

Top