Gujarat High Court
Mahavir vs Mohamed on 18 August, 2010
Gujarat High Court Case Information System
Print
OJCA/209/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 209 of 2005
In
ADMIRALITY
SUIT No. 4 of 2005
==============================================================
MAHAVIR
INDUCTO MELT PVT.LTD. - Applicant(s)
Versus
MOHAMED
FAISAL RADWAN IBRAHIM MOUSSA KHALIL & 2 - Respondent(s)
==============================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant(s) : 1,
MR BHARAT T RAO for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 25/10/2005
ORAL ORDER
Mr.Rao
states that as the papers were not received by the office Draft of
Rs.10 lacs could not be deposited with the Registry of this court.
He places on record the letter addressed to the Registrar together
with DD bearing No.941896dated 4.10.05for Rs.10 lacs drawn on HSBC
Ltd. It is directed that the office shall encash the aforesaid
demand draft (which is enclosed herewith) by depositing in the bank
and shall credit the amount in the proceedings of present Admiralty
Suit No.4/05 with OJ CA No.209/05.
25.10.05/murty
(JAYANT PATEL,J)
Top