Gujarat High Court
Nirma vs Kirti on 27 April, 2011
Gujarat High Court Case Information System
Print
LPA/2588/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2588 of 2010
In
SPECIAL
CIVIL APPLICATION No. 994 of 2009
=========================================================
NIRMA
CONSUMER CARE LIMITED - Appellant(s)
Versus
KIRTI
ENTERPRISES & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Appellant(s) : 1, MR
CHINMAY M GANDHI for Appellant(s) : 1,
MR KEYUR A VYAS for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 27/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
It
is stated that the parties have settled the matter. Counsel for the
appellant sought for and is permitted to withdraw the Appeal, in view
of the letter dated 26th
April 2011 written by the appellant to the counsel.
The
Appeal stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top