Gujarat High Court High Court

Rajnikant vs Pharma on 26 February, 2010

Gujarat High Court
Rajnikant vs Pharma on 26 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CS/1/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
SUITS No.1 of 2005
 

=========================================================
 

RAJNIKANT
DEVIDAS SHROFF & 1 - Plaintiff(s)
 

Versus
 

PHARMA
CHEM & 5 - Defendant(s)
 

========================================================= 
Appearance
: 
SINGHI & CO for Plaintiff(s) :
1 - 2. 
MR MANAV A MEHTA for Defendant(s) : 1 -
6. 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 26/02/2010 

 

 ORAL
ORDER

In
continuation of the order dated 22.02.2010 on behalf of the plaintiff
following additional original/certified copies of the documents have
been placed on record:

Sr.

No.

Document

Type

1.

Certified
copy of the Patent Specification of Patent No.172459

Original
Certified copy

2.

Certificate
dated 3.8.2007 issued by University of Mumbai

Original

3.

Letter
of Raj Associates dated 4.8.2006.

Original

4.

Order
dated 19.2.1996 passed by Bombay High Court in Contempt Notice of
Motion No.741 of 1996.

Certified
copy

5.

Certificate
dated 8.1.2009 issued by Association of Small & Medium
Chemical Manufacturers along with Annexure showing that the
highest production of Potassium Pentachloride is of ‘United
Phosphorous Ltd.

Original

6.

Certificate
dated 24.2.2010 issued by Mr.Jawahar Thakkar, Chartered Accountant
confirming the const of production and sales of Phosphorous
Pentachloride.

Original

Sd/-

[D. A. MEHTA, J]

Bhavesh*

   

Top