Citation : 2021 Latest Caselaw 4847 Bom
Judgement Date : 17 March, 2021
1/3 31 NMCD 1312-2018.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL NOTICE OF MOTION NO. 1312 OF 2018
IN
COMMERCIAL IP SUIT NO. 649 OF 2018
Brihan Karan Sugar Syndicate
Pvt. Ltd. ....Applicant
In The Matter Between
Brihan Karan Sugar Syndicate
Pvt. Ltd. ....Plaintiff
V/s
Yashwantrao Mohite Krushna
Sahakar Sakhar Karkhana and Ors. ....Defendant
----
Mr. H. W. Kane a/w Mr. Nikhil Sharma and i/b W. S. Kane and Co. for
Applicant/Plaintiff.
None for Defendant.
----
CORAM : K.R.SHRIRAM, J.
DATED : 17th MARCH 2021.
P.C. :
1. Mr. Kane states that on 04/05/2018 an undertaking and
statement on behalf of Defendant Nos.1 to 3 was made as recorded in the
said order that they shall not use logo mentioned in Exhibit G-1 to G-3
annexed to the plaint. Mr. Kane further states that in fact this
statement was made notwithstanding an affidavit dated 26/04/2018
opposing Notice of Motion was filed. By an order dated 18/07/2018 read
with order dated 24/07/2018 ad-interim relief in terms of prayer clause (a)
Purti Parab
2/3 31 NMCD 1312-2018.doc
and (b) was granted and that order has been in force till date.
2. Mr. Kane states that the order dated 18/07/2018 read with
order dated 24/07/2018 be confirmed as an order in the Notice of Motion
and Notice of Motion be disposed.
3. Since the order dated 18/07/2018 read with order dated
24/07/2018 was passed after filing affidavit in reply, I see no harm in
confirming the said order as order in the Notice of Motion and disposing the
Notice of Motion. Accordingly, order dated 18/07/2018 read with order
dated 24/07/2018 is confirmed as order in the Notice of Motion and Notice
of Motion No. 1312 of 2018 is accordingly disposed.
4. There is an affidavit of one Nilesh Sonawane affirmed on
25/07/2018 confirming service of writ of summons of defendant's advocate
on 23/07/2018. No written statement has been filed. As per proviso of
amended Code of Civil Procedure, 1908, Order VIII Rule 1 as applicable to
Commercial Courts, defendants have forfeited their rights to file their
written statement.
5. Order VIII Rule 10 of the Code of Civil Procedure, 1908
provides that where any party from whom a written statement is required
under Rule 1 or Rule 9 fails to present within the time permitted
Purti Parab
3/3 31 NMCD 1312-2018.doc
the Court shall pronounce judgment against him in relation to the suit and
on the pronouncement of such judgment a decree shall be drawn up.
6. Since no written statement as required under Order VIII Rule 1
has been filed by defendants, suit be placed for pronouncement of Ex-parte
judgment against defendants before the appropriate court.
(K.R. SHRIRAM, J.)
Purti Parab
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!