High Court Punjab-Haryana High Court

M/S Frankfinn Aviation Services … vs Surinder Bhardwaj on 28 April, 2009

Punjab-Haryana High Court
M/S Frankfinn Aviation Services … vs Surinder Bhardwaj on 28 April, 2009
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