Gujarat High Court High Court

Ganatra vs Gujarat on 30 June, 2009

Gujarat High Court
Ganatra vs Gujarat on 30 June, 2009
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/541720/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5417 of 2009
 

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

GANATRA
AKANKSHA ALPESHBHAI THROUGH HER FATHER - Petitioner(s)
 

Versus
 

GUJARAT
SECONDARY & HIGHER SECONDARY EDUCATION BOARD - Respondent(s)
 

=================================================
 
Appearance
: 
MR CL SONI for Petitioner(s) :
1, 
MR AD OZA for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
ORAL
ORDER

Learned
advocate Mr.C.L. Soni for the petitioner seeks permission to withdraw
this petition. Learned advocate Mr.A.D. Oza appearing for Gujarat
Secondary and Higher Secondary Education Board has supplied reply to
the verification application filed by the petitioner along with
necessary papers.

2. Permission
as prayed for is granted. The petition is disposed of as withdrawn.

(RAVI R. TRIPATHI, J.)

karim

   

Top