Gujarat High Court Case Information System
Print
AS/23/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ADMIRALITY
SUIT No. 23 of 2009
=========================================================
LINK
OIL TRADING LTD - Plaintiff(s)
Versus
M
V ST METHODIUS - 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
: 25/02/2010
ORAL
ORDER
Learned
Advocate for the defendant seeks permission to place on record by way
of deposit with the Registry a demand draft for Rs.32 Lacs towards
security of the defendant vessel without prejudice to its rights
and contentions with liberty to substitute the said amount so as to
furnish security for the reduced claim made by the plaintiff on the
basis of order made today in OJCA No.100 of 2010.
2. Accordingly,
defendant is permitted to tender the said demand draft for a sum of
Rs.32 Lacs towards security for obtaining release of defendant
vessel. It will be open to the defendant to furnish security for a
lesser amount apropos the reduced amount of claim alongwith an
application seeking return of the larger amount of security.
3. Considering
the fact that security is furnished towards the claim made by the
plaintiff, M V ST METHODIUS, defendant vessel is hereby directed
to be released and the order of arrest stands vacated. It will be
open to the defendant to convey this order to the Port and Customs
Authority, Mundra by way of a facsimile
message (fax) of this order.
(D.A.Mehta,
J.)
sompura
Top