IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.956 of 2011
NIRDOSH PD. @ NIRDOSH MAHTO .
Versus
THE STATE OF BIHAR & ORS. .
-----------
02. 13.04.2011 Learned counsel for the petitioner submits that
by inadvertence it could not be brought to the attention of
the Court on 14.2.2011 when the writ application was
disposed that the Arms license of the petitioner already
stood renewed valid till 2012.
If the petitioner has a valid subsisting license,
the question of depositing it in safe custody and filing proof
of the same before the District Magistrate etc. obviously
does not arise.
The application stands disposed in the aforesaid
terms.
P.K ( Navin Sinha, J.)