Gujarat High Court
Matrushri vs Gujarat on 4 March, 2010
Gujarat High Court Case Information System
Print
SCA/2885/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2885 of 2010
======================================
MATRUSHRI
SHANTADEVI EDUCATIONAND MEDICAL TRUST & 1 - Petitioners
Versus
GUJARAT
SECONDARY & HIGHER SECONDARY EDUCATION BOARD & 2 -
Respondents
======================================
Appearance
:
MR
NIRZAR S DESAI for Petitioners.
MR NIKUNT RAVAL, AGP for
Respondent No. 1.
None for Respondent Nos.2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/03/2010
ORAL ORDER
In
view of Resolution No.566 of 2009 passed by the Gujarat Secondary &
Higher Secondary Education Board, Gandhinagar, Mr. Nirzar S. Desai,
learned advocate appearing for the petitioner does not press this
petition at this stage. The petition is accordingly disposed of as
not pressed.
Sd/-
[K. A. PUJ, J.]
Savariya
Top