Gujarat High Court
Falgunbhai vs State on 22 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5321/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5321 of 2011
=========================================
FALGUNBHAI
CHIMANLAL PATEL - CHIEF EDITOR AND MANAGING DIREC - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MS
ANUJA S NANAVATI for
Applicant(s) : 1,
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/04/2011
ORAL
ORDER
Heard
learned Advocate for the applicant.
Rule
returnable on 21.06.2011. Ms.C.M.Shah, learned APP waives service of
rule on behalf of respondent no.1 – State. Interim relief in
terms of para – 6(B) is granted. Direct service is
permitted.
[M.D.Shah,
J.]
satish
Top