Gujarat High Court High Court

Gulf vs M on 20 January, 2010

Gujarat High Court
Gulf vs M on 20 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AS/21/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ADMIRALITY
SUIT No. 21 of
2009 
 
=========================================================


 

GULF
AND CONTINENTAL BUNKER FUELS CO LTD BVI - Plaintiff(s)
 

Versus
 

M
V ST PETER (FORMERLY NAMED ST LUKE) - Defendant(s)
 

=========================================================
 
Appearance : 
MS
PAURAMI B SHETH for
Plaintiff(s) : 1, 
MR DHAVAL M BAROT for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 20/01/2010  
 
ORAL ORDER

1. Learned
Advocate for the plaintiff has filed the following purshis dated
19.01.2010 :-

The
plaintiff has filed aforesaid suit inter-alia for arrest of the
defendant vessel. By order dated 15.1.2010, this Hon’ble Court has
directed to arrest her presently lying at Kandla. Accordingly the
vessel has been taken under arrest in pursuance of the order dated
15.1.2010.

The
plaintiff has amicably settled the matter with the owners of
defendant outside the Court. As per the agreement the owner/vessel
had to pay USD 150000.00 forthwith and USD 150000.00 within 14 days
thereof and on payment of the first installment of USD 150000.00 the
plaintiff has to get the vessel released and on payment of second
installment of USD 150000.00 within 14 days the plaintiff has to
withdraw the suit.

The
plaintiff has received the payment of first installment of USD
150000.00 and hence has to apply for release of the vessel and get
her released from the arrest order dated 15.1.2010. In that view of
the matter presently appropriate orders for release of the vessel
arrested in pursuance of the order dated 15.1.2010 is required to be
passed.

2. Accordingly,
in light of the settlement between the parties the order of arrest
made on 15.01.2010 is hereby vacated. The Port Officer, Kandla and
the Customs Authorities be informed accordingly. Direct service by
Facsimile message is permitted.

3. Suit
to be listed on 05.02.2010.

(D.A.

MEHTA, J.)

zgs/-

   

Top