Gujarat High Court
Ydunandan vs State on 26 July, 2010
Gujarat High Court Case Information System
Print
SCA/8142/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8142 of 2010
=================================================
YDUNANDAN
EDUCATION TRUST SANCHALIT - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=================================================
Appearance :
MS
MAMTA R VYAS for Petitioner(s) : 1,
MR JK SHAH, AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/07/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioner sought for and is permitted to withdraw
the writ petition in view of the letter dated 21.7.2010 issued by the
Government of Gujarat from its Health & Family Welfare
Department, Gandhinagar. The counsel for the petitioner submits that
the petitioner will now represent the matter with the authorities.
The
writ petition is accordingly disposed of as withdrawn.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.
THAKER, J.]
sundar/-
Top