Gujarat High Court High Court

Jaluben vs Sanchalakshri on 25 January, 2011

Gujarat High Court
Jaluben vs Sanchalakshri on 25 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/341/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 341 of 2011
 

 
=========================================================

 

JALUBEN
KANJIBHAI JALU - Petitioner(s)
 

Versus
 

SANCHALAKSHRI
DR.SUBHASH P CHAVDA,AHIR KELVA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAYRAJ CHAUHAN FOR MS FALGUNI D UPADHYAYA
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
ORAL
ORDER

Mr.Jayraj
Chauhan, learned advocate for Ms.Falguni D. Upadhyaya, learned
counsel for the petitioner, states that he may be permitted to
withdraw the petition, with a view to make an application for early
hearing before the Primary Education Tribunal.

Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top