Citation : 2015 Latest Caselaw 3851 Del
Judgement Date : 14 May, 2015
33
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(OS) 263/2011 & IAs No.1726 & 6118/2011
CHIVAS HOLDINGS (IP) LIMITED & ORS. Plaintiffs
Through: Mr. Hemant Singh, Ms.Mamta Jha,
Mr.Gautam Kumar, Mr.Waseem Shuaib Ahmed
and Mr.K.K.Nangia, Advocates
versus
SHIVA DISTILLERIES LTD. Defendant
Through: Mr. Karan Bajan and
Ms.Archana Sahadeva, Advocates
CORAM:
HON'BLE MS. JUSTICE HIMA KOHLI
ORDER
% 14.05.2015
I.A. 10242/2015 (joint application u/O XXIII R 3 CPC)
1. The present joint application has been filed by the parties stating
inter alia that they have arrived at an out of court negotiated
settlement.
2. The terms and conditions of the settlement have been set out in
paras 2 to 8 of the application whereunder, the defendant has given a
series of undertakings to the plaintiffs, as recorded in paras 2 to 7 of
the application and in view of the said undertakings, the plaintiffs have
agreed not to press for the relief of damages claimed in the present
suit. Counsels for the parties state that they shall remain bound by the
obligations undertaken by them and recorded in the compromise
application and request that the suit be decreed in terms of para 56(i)
& (ii) of the plaint, while leaving the parties to bear their own costs.
3. The court has perused the present application. The same has
been signed by the Director of the plaintiff No.1/company and the
plaintiff No.2/ company and the authorized representative of the
plaintiff No.3/company and the constituted attorney of the defendant.
The application is supported by the affidavits of the signatories to the
application. The application has also been signed by the counsels for
the parties.
4. As the counsels for the plaintiff and the defendant jointly state
that they have arrived at the aforesaid settlement of their own free
will and volition and without any undue influence or coercion from any
quarters, there appears no legal impediment in accepting the
settlement. The parties shall remain bound by the terms and
conditions of the settlement. The terms and conditions contained in
the application shall form a part of the decree.
5. The suit is decreed in terms of the settlement arrived at and
recorded in the application, while leaving the parties to bear their own
expenses.
File be consigned to the record room.
HIMA KOHLI, J
MAY 14, 2015
mk
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!