High Court Patna High Court - Orders

Raj Kumar Singh vs The State Of Bihar & Ors on 15 September, 2011

Patna High Court – Orders
Raj Kumar Singh vs The State Of Bihar & Ors on 15 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.6727 of 2010
                                    Raj Kumar Singh
                                         Versus
                              The State Of Bihar & Ors
                                    ------------------

2. 15.9.2011. Heard Mr. Kumar Dhirendra Pratap Singh,

learned counsel appearing on behalf of the

petitioner and Mr. Amit Bhushan, learned Assisting

Counsel to SC-6 appearing on behalf of the State.

The petitioner is aggrieved by the order

dated 7.1.2010 passed by the Commissioner, Magadh

Division in Arms Appeal Case No.11 of 2008, whereby

the appeal of the petitioner has been dismissed and

the order dated 28.9.2007 passed by the District

Magistrate, Gaya rejecting the application of the

petitioner for grant of licence under the provisions

of the Arms Act, has been upheld.

The only ground assigned by the Licensing

Authority, while considering and rejecting the case

of the petitioner for grant of arms licence, is the

absence of tangible facts supporting the case of

perceived threats to the petitioner.

Let a counter affidavit be filed on behalf

of the respondent State.

Put up on 20.10.2011, retaining its

position.

ahk
(Jyoti Saran, J.)