Gujarat High Court High Court

Baroda vs Astra on 24 February, 2011

Gujarat High Court
Baroda vs Astra on 24 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17131/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17131 of 2007
 

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


 

BARODA
PHARAM PVT LTD. - Petitioner(s)
 

Versus
 

ASTRA
ZENECA UK LIMITED 15, STANHOPE GATE, LONDAN WIY & 1 -
Respondent(s)
 

=================================================
 
Appearance : 
WITH
DR
RAJESH H ACHARYA for Petitioner(s) : 1, 
MR GN SHAH for
Respondent(s) : 1, 
MR MIHIR JOSHI SR ADV.  MS MINOO A SHAH for
Respondent(s) : 1, 
MR KAMAL SHARMA FOR R-1; - (MR RM CHHAYA) for
Respondent(s) : 2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 24/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr.

Satyen Chhaya is engaged as counsel on behalf of the second
respondent – Asst. Registrar of Trade Marks. Let fresh notice be
issued on the second respondent. Direct notice is permitted.
Petitioner may also serve a copy of Paper Book on Mr. P.S.
Champaneri, who generally appears on behalf of the Union of India or
their officers. Post the matter on 31.03.2011 at 02.30 p.m.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top