1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.7456/2007
(Ram Lal Vs. State & Anr.)
Date of order : 18.02.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. D.K. Gaur, for the petitioner.
Heard learned counsel for the petitioner.
It is contended by learned counsel for the
petitioner that the District Collector cancelled the
arm license of petitioner on the ground that there are
criminal cases registered against the petitioner’s
son. As per learned counsel for the petitioner, no
such ground can be taken into consideration for the
purpose of deciding the question of grant or
cancellation of arm license issued by the competent
authority.
In this view of the matter, the order dated
10.7.2007 passed by the Divisional Commissioner,
Bikaner is hereby set aside and the case is remitted
to the Divisional Commissioner, Bikaner for deciding
the matter afresh while ignoring the fact of
registering the case against the son of petitioner.
2
Further, the Divisional Commissioner is directed to
decide the appeal independently on merit alone in
accordance with law within a period of two month.
The writ petition is disposed of in above
terms.
(GOPAL KRISHAN VYAS), J.
arun