Gujarat High Court High Court

Mundra vs M.V on 24 September, 2010

Gujarat High Court
Mundra vs M.V on 24 September, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AS/9/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ADMIRALITY
SUIT No. 9 of 2006
 

 
 
=========================================================

MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LTD. – Plaintiff(s)

Versus

M.V.

BAHIA BLANCA & 2 – Defendant(s)

=========================================================

Appearance
:

M/S
TRIVEDI & GUPTA for
Plaintiff(s) : 1,
MR VK BHATT for Defendant(s) : 1,
None for
Defendant(s) : 2,
MR NAVIN K PAHWA for Defendant(s) :
3,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE H.B.ANTANI

Date
: 24/09/2010

ORDE
BELOW OFFICE SUBMISSION

In
view of the detailed submission made by the office, it is submitted
that the bank guarantee which was duly extended from 14.8.2010 to
26.1.2011 that has expired on 26.7.2010. The said bank guarantee is
extended by the bank on 14.8.2010 and tendered along with a note in
the Registry on 23.8.2010. Therefore, it is submitted that there is
delay of 18 days in tendering the aforesaid bank guarantee. The same
is hereby condoned.

[H.B.

ANTANI, J.]

pirzada/-

   

Top