2
C.A. 1072f 2008
OF THE APPLICANP-COMPANY BY NAME MAC CHARLES
(INDIA) LIMETED BEARING DISTINCTIVE NOS.27ZZ70«1’*fI'{}.”-_
322700 WHICH ARE MARKED §N EVIDENCE IN THE.’..ABQV’0;’?{‘ V A’ ,
CASE BE RETURNED ‘TO THE APPLICANT. v E’ Q’ .. E
THIS CA COMING ON FOR ORDERS, ‘m’is3v–.f:~gAY”’*fHE ”
coum’ MADE THE FOLLOWING:
O R. D E R.
Learned counsel for
memo in Court; today Whiph uf0.lloW$§ ‘
‘The _AppIio(a1i- . W20 above
company of the
or-sgina:’$h;:;”r.g: to the 50, 000
flw».fLpfifi}fln1:C0n1pany by name
Ma; : bearing Distinctive
Nos’.2?270I’ VVVto%I1EjV*322:}f00E~” which the Applicant
m1sza¢ea:ybe;m0 were marked in evidence in
, above ‘V
j –.v’v”‘{}_rzfi”venfic£1tion of the Court records the
_”-E’.5ppa:’;&_;naz gggxzinzizs that it has found that: the said
A*-.Q1″ig:’:u:¥I_ certificates were no: marked in
evidence or othenxrise deposited before this
” * E;!§;«Ior1vV’}!2Ie Court.
Hence, the Applicant does not press the
above company application and this H0n’bIe
Court may be pieased to dismiss the same as not
xx}/000
pressed’. ‘