IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.1369 of 2009 BHOLA SINGH Versus THE STATE OF BIHAR & ORS -----------
03/ 20.07.2010 Heard learned counsel for the petitioner and learned
counsel for the respondents.
It transpires from the counter affidavit that no reason
has been specified as to why the application for licence of arms
made by the petitioner was rejected by the District Magistrate.
In the said circumstances, two weeks time is allowed to
the respondents to file a counter affidavit specifically stating the
entire facts of the case and also annexing the orders of the relevant
authorities in that regard, especially the order/report of the Arms
Magistrate and the Superintendent of Police.
Put up this case on 09th of August, 2010 under the same
heading retaining its position.
(S. N. Hussain, J.)
Sunil