Gujarat High Court Case Information System
Print
SCA/7968/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7968 of 2011
=========================================================
ANSHUL
R GUPTA - Petitioner(s)
Versus
NATIONAL
BOARD OF EXAMINATION MINISTRY OF HEALTH AND FAMILY - Respondent(s)
=========================================================
Appearance
:
MR
MITUL K SHELAT for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
ANSHIN H DESAI for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/07/2011
ORAL ORDER
Mr.Mitul
K. Shelat, learned counsel for the petitioner states that in view of
the averments made in paragraph-11 of the affidavit-in-reply
filed by the respondent-Board, more particularly that “the
result for December 2010 CET was valid only till January 2011
session” and
“for July 2011 session the National Board of Examination has
conducted a CET June 2011 and the same will be valid for July 2011
session only”,
the petitioner does not pursue her claim for admission in the July,
2011 Session on the basis of her result in December, 2010. It is
further stated that insofar as the non-consideration in the June,
2011 counselling is concerned, the petitioner craves
leave to raise
the dispute regarding the same, in accordance with law.
In
view of the above statement, and without entering into the merits of
the case, the petition stands disposed of, as withdrawn, with liberty
to approach the Court in case of necessity. Notice is discharged.
There shall be no orders as to costs.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top