Civil Revision No. 1350 of 2007 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 1350 of 2007
Date of Decision: April 28, 2009
M/s Frankfinn Aviation Services Pvt. Ltd ......... Petitioner
versus
Surinder Bhardwaj .......... Respondent
1.Whether Reporters of local papers may be allowed to see the judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
Present:- Shri M.L. Sarin, Senior Advocate with
Ms. Alka Sarin, Advocate for the petitioner.
None for the respondent
HEMANT GUPTA, J.
The challenge in the present revision petition is to the orders
passed by the Courts below on an application under Order 39 Rules 1 and 2
of the Code of Civil Procedure, 1908 (hereinafter to be referred as “the
Code”) along with a suit for permanent injunction filed by the petitioner-
plaintiff.
The plaintiff asserts to be engaged in highly specialized
vocational training in aviation, hospitality and travel industry. It also
provides job assistance to the students after such a training. The training
covers A to Z duties of Airlines Cabin Crew and stated to be offering
internationally acclaimed and highly rated Business and Technology
Civil Revision No. 1350 of 2007 [2]
Council Higher National Certificate. Such certificate is level 5 qualification
of UK education system in Aviation, Hospitality and Travel Management in
India, a qualification awarded by Edexcel UK recognized in over 110
countries. The plaintiff is stated to be an International Standard
Organization 9001-2000 certified institute and stated to be running its one
of the institute / centres under the name and style of “Frankfinn Institute of
Air-Hostess Training, Chandigarh Centre”. The plaintiff institute invites
candidates after 12th standard for the course in Aviation Hospitality and
Travel Management. The plaintiff claims to be the only