Gujarat High Court
Ganatra vs Gujarat on 30 June, 2009
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 The petition is disposed of as withdrawn.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