Citation : 2025 Latest Caselaw 3396 Cal/2
Judgement Date : 5 December, 2025
OIP-1, 2, 3 & 5
IN THE HIGH COURT AT CALCUTTA
Intellectual Property Rights Division
(COMMERCIAL DIVISION)
ORIGINAL SIDE
IA NO. GA-COM/5/2025
In
IP-COM/11/2025
PARUL RUPARELIA AND ANR
Vs
CAMME WANG AND ANR
IA NO. GA-COM/6/2025
In
IP-COM/11/2025
PARUL RUPARELIA AND ANR
Vs
CAMME WANG AND ANR
IA NO. GA-COM/7/2025
In
IP-COM/11/2025
PARUL RUPARELIA AND ANR
Vs
CAMME WANG AND ANR
CC-COM/11/2025
PARUL RUPARELIA AND ANR
VS
CAMME WANG AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 5th December, 2025
Appearance:
Mr. Sourojit Dasgupta, Adv.
Mr. Victor Dutta, Adv.
Mr. Dhruv Chadha, Adv.
...for the petitioner.
Mr. Jishnu Chowdhury, Sr. Adv.
Mr. Ishaan Saha, Adv.
Mr. Abbas Ibrahim Khan, Adv.
Ms. Ujjaini Chatterjee, Adv.
Mr. Tarique Quasimuddin, Adv.
Mr. Abbas Ibrahim Khan, Adv.
Ms. Ujjaini Chatterjee, Adv.
Ms. Meena Shabnam, Adv.
...for the defendants/respondents.
The Court: It is submitted by the plaintiffs that in view of the judgment
and order passed in GA-COM/1/2025 and GA-COM/3/2025 in IP-
COM/11/2025, all the above applications have become infructuous.
Accordingly, GA-COM/5/2025, GA-COM/6/2025, GA-COM/7/2025 and
CC-COM/11/2025 stand dismissed as not pressed.
Interim orders, if any, stand vacated.
(RAVI KRISHAN KAPUR, J.)
spal
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!