Gujarat High Court High Court

Anisa vs Master on 28 March, 2011

Gujarat High Court
Anisa vs Master on 28 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/324/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 324 of 2010
 

With


 

CIVIL
APPLICATION No. 12637 of 2010
 

In
APPEAL FROM ORDER No. 324 of 2010
 

With


 

CIVIL
APPLICATION No. 12935 of 2010
 

In
APPEAL FROM ORDER No. 324 of 2010
 

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

 

ANISA
SHIPPING LTD - Appellant(s)
 

Versus
 

MASTER
OF VESSEL "SELAY CHALLENGER" THROUGH M/S SAI SHIPPING &
5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Appellant(s) : 1, 
MR. ANKIT SHAH for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2,5 - 6. 
MR YM THAKKAR for
Respondent(s) : 2, 
UNSERVED-REFUSED (N) for Respondent(s) : 3, 
MR
RJ OZA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 28/03/2011 

 

 
 
 ORDER

IN APPEAL FROM ORDER

Admit.

Expedited.

(K.S.JHAVERI,
J.)

ORDER
IN CIVIL APPLICATION NO. 12935 OF 2010

To
be heard along with Appeal From Order.

(K.S.JHAVERI,
J.)

ORDER
IN CIVIL APPLICATION NO. 12637 OF 2010

In
view of the order dated 29.10.2010 passed in the Appeal From Order
along with present Civil Application, the transaction which are made
with regard to the subject matter of suit, will be subject to final
outcome of Appeal From Order. The Civil Application stands disposed
of. Subject to the above, notice is discharged with no order as to
costs.

(K.S.JHAVERI,
J.)

niru*

   

Top