Gujarat High Court High Court

Oceanic vs M on 20 January, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AS/11/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ADMIRALITY
SUIT No. 11 of 2009
 

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


 

OCEANIC
PETROLEUM PTE LTD - Plaintiff(s)
 

Versus
 

M
V ORIENTAL WISTERIA & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
AS VAKIL for
Plaintiff(s) : 1, 
None for Defendant(s) : 1, 
MS PAURAMI B SHETH
for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 20/01/2010  
 
ORAL ORDER

1. The
Registry has placed this matter on the basis of communication dated
19.01.2010 addressed by the learned Advocate to the Registry
accepting that there was an error committed in giving the correct
name in the purshis dated 09.12.2009 filed by the learned Advocate
for the defendant.

2. Heard
learned advocate for the defendant. It is stated that the error in
spelling the name of the defendant has occurred in the purshis filed
by the learned Advocate and hence, as a consequence, as the
reproduced portion in the order dated 10.12.2009 carries the same
incorrectly spelled name the same error continues in the order dated
10.12.2009. Learned Advocate prays that the said error may be
corrected.

3. Accordingly,
in the order dated 10.12.2009 wherever the name Pandy
Correspondents occurs the same shall hereafter read as Pandi
Correspondents Pvt. Ltd. .

(D.A.

MEHTA, J.)

zgs/-

   

Top