Gujarat High Court High Court

Torgun vs M.V on 3 September, 2010

Gujarat High Court
Torgun vs M.V on 3 September, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AS/3/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ADMIRALITY
SUIT No. 3 of 2008
 

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

 

TORGUN
CORPORATION - Plaintiff(s)
 

Versus
 

M.V.
CMA CGM PUGET - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AS VAKIL for
Plaintiff(s) : 1, 
NOTICE SERVED BY DS for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/03/2008 

 

 
 
ORAL
ORDER

Pursuant
to the order passed by this Court on 28.2.2008 Mr. A.S.Vakil, learned
advocate for the plaintiff, alongwith the purshis dated 4.3.2008
tenders all original Bills of loading with other documents, an
undertaking and a draft of Rs.5 lacs in favour of Registrar, High
Court of Gujarat, Ahmedabad. The Registrar is directed to keep all
the original Bills of loading and other documents in safe custody. As
and when other side requires inspection of the original documents,
which are produced alongwith purshis, the same shall be given only
after the order from this Court. The Registrar is further directed to
deposit draft of Rs.5 lacs in the Bank forthwith. Ms.Paurami Sheth,
learned advocate appearing for the defendant prays for time of four
weeks to file written statement. The matter is, therefore, adjourned
to 21.4.2008.

(K. A. PUJ, J.)

kks

   

Top