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