Gujarat High Court High Court

Matrushri vs Gujarat on 5 February, 2010

Gujarat High Court
Matrushri vs Gujarat on 5 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/12554/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 12554 of 2009
 

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

 

MATRUSHRI
SHANTADEVI EDUCATIONAND MEDICAL TRUST & 1 - Petitioner(s)
 

Versus
 

GUJARAT
SECONDARY & HIGHER SECONDARY EDUCATION BOARD & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/02/2010 

 

 
 
ORAL
ORDER

In
spite of the earlier order passed by this court to remove office
objections, the same are still not removed. It appears that the
petitioner is not interested in proceeding with the matter. Petition
therefore stands dismissed for default.

(K.S.

JHAVERI, J.)

Divya//

   

Top