Gujarat High Court
Jasvinder vs Registrar on 27 August, 2008
Gujarat High Court Case Information System
Print
SCA/3253/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3253 of 2007
=========================================================
JASVINDER
SINGH JOGINDERSINGH GOOLRY & 1 - Petitioner(s)
Versus
REGISTRAR
OF TRADE MARKS & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RR SHAH for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1 - 2.
MR
RM CHHAYA for Respondent(s) : 2 - 3.
MR YJ TRIVEDI for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 27/08/2008
ORAL
ORDER
Mr.
R.R. Shah learned Counsel for the petitioners, in view of the
decision of this Court in Special Civil Application No. 23024 of
2007 in case of Arvindbhai R Patel v.
Prem Lata, The Asst Registrar of Trade Marks, dated
10.9.2007, seeks permission to withdraw the present petition.
Permission
granted. Disposed of as withdrawn. Notice discharged.
(JAYANT PATEL, J.)
Suresh*
Top