Gujarat High Court High Court

Dolphin vs M on 7 July, 2011

Gujarat High Court
Dolphin vs M on 7 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AS/5/2009	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ADMIRALITY
SUIT No. 5 of 2009 
 
=================================================
 

DOLPHIN
INTERNATIONAL LIMITED - Plaintiff(s)
 

Versus
 

M
V CMA CGM BIZET - PRESENTLY AT MUNDRA PORT - Defendant(s)
 

=================================================
 
Appearance : 
MR
BHARAT T RAO for Plaintiff(s) : 1, 
MR DAKSHESH MEHTA for
Defendant(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 07/07/2011  
ORAL ORDER

When
the suit is taken up for hearing, Mr. B.T.Rao, learned advocate for
the plaintiff is not present. Mr. Mehta, learned advocate for the
defendant, has submitted that both the parties have suggested draft
Issues from amongst which the Issues are required to be framed.
However, it would be appropriate to finalize the Issues in presence
of learned advocate for the plaintiff. Therefore, the proceedings are
adjourned in view of the absence of learned advocate for the
plaintiff. S.O. to 29th July, 2011.

[K.M.Thaker,
J.]

kdc

   

Top