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