Delhi High Court
Ceylon Biscuits Ltd. vs Bakemans Industries Pvt. Ltd. & … on 20 October, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI + COMPANY APPEAL No.65/2011 Date of Decision: October 20, 2011 CEYLON BISCUITS LTD. ...... Appellant Through Mr. P. C. Sen with Ms. Aanchal Yadav, Advocates versus BAKEMANS INDUSTRIES PVT. LTD. & ORS. ..... Respondents Through Mr. Vikas Pahawa, Sr. Advocate with Mr. Abhinit Das, Advocate for R-1. Mr. Rajiv Bahl, Advocate for OL. CORAM: HON'BLE MR. JUSTICE ANIL KUMAR HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA 1. Whether Reporters of local papers may be allowed to see the judgment? No. 2. To be referred to the Reporter or not? No. 3. Whether the judgment should be reported in the Digest? No. ANIL KUMAR, J (ORAL) CM No.18996/2011(Exemption) Allowed subject to just exceptions. Co. Appeal No.65/2011 1. After some arguments, learned counsel for the appellant seeks to withdraw the appeal with liberty to approach the Company Court for any clarification/modification of the impugned order dated 9th September, 2011, as he may be advised. Co.Appeal.No.65/2011 Page 1 Appeal is dismissed as withdrawn with liberty as prayed for. CM No.18995/2011(Stay) 2. Since the main appeal has been dismissed as withdrawn, this application does not survive and the same is disposed of as such. ANIL KUMAR, J.
SUDERSHAN KUMAR MISRA, J.
OCTOBER 17, 2011
dr
Co.Appeal.No.65/2011 Page 2