Gujarat High Court
Avinash vs Union on 22 December, 2010
Bench: K.M.Thaker
SCA/16274/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 16274 of 2010 ========================================================= AVINASH GANPATLAL SONI - Petitioner(s) Versus UNION OF INDIA - MINISTRY OF INFORMATION AND BROADCASTING & 1 - Respondent(s) ========================================================= Appearance : HL PATEL ADVOCATES for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 22/12/2010 ORAL ORDER
Notice
returnable on 11.01.2011.
Learned
advocate for the petitioner has submitted that the petitioner has
been publishing the newspaper, pursuant to the provisional sanction
granted by virtue of the certificates dated 25.9.2008/17.10.2008 and
that therefore the publication may be permitted to continue until the
hearing with regard to the impugned order takes place after hearing
the opponent.
Hence,
by way of ad-interim relief, the implementation and operation of the
impugned decision shall remain stayed until 11.01.2011.
(K.M.THAKER,J.)
Suresh*