Gujarat High Court High Court

Gujarat vs Six on 10 February, 2011

Gujarat High Court
Gujarat vs Six on 10 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/318/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 318 of 2011
 

With


 

CIVIL
APPLICATION No. 1616 of 2011
 

In


 

FIRST
APPEAL No. 318 of 2011
 

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

 

GUJARAT
INNS PVT LTD - Appellant/Applicant
 

Versus
 

SIX
CONTINENTS HOTEL INC. & 1 - Respondents/Opponents
 

=========================================================
 
Appearance
: 
MR
TEJAS TRIVEDI FOR MR YJ TRIVEDI for Appellant/Applicant. 
MR UD
SHUKLA for MR MANAV A MEHTA for
Appellants/Applicants. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 10/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Appeal
Admitted.

Civil
Application No. 1616/2011

Rule
returnable on 24.2.2011. Learned advocate Mr.U.D.Shukla waives
service of notice of rule for the opponents.

On
a statement being made by learned advocate Mr. Tejas Trivedi that the
applicant-appellant shall not use the word Plaza in any of the
stationery or hoardings or advertisement, the interim protection
enjoyed by the applicant-appellant during the trial by virtue of the
order dated 09.03.2005 passed in Appeal from Order No. 479/1999 will
continue to operate till the returnable date.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top