High Court Patna High Court - Orders

Dr. Bibhuti Yadav vs The State Of Bihar &Amp; Ors. on 26 April, 2011

Patna High Court – Orders
Dr. Bibhuti Yadav vs The State Of Bihar &Amp; Ors. on 26 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. WJC No.180 of 2011
                                  DR. BIBHUTI YADAV .
                                           Versus
                             THE STATE OF BIHAR & ORS. .
                                         -----------

03. 26.04.2011 Heard learned counsel for the petitioner and

the State.

The grievance of the petitioner is that Misc.

Case No. 17 of 2008/2009 pending in the court of

District Magistrate, Khagaria for cancellation of the arms

license of the petitioner is still pending and the same is

not being disposed of and at the same time, arms license

of the petitioner has been suspended.

Learned counsel for the State submits that

from the order sheet as contained in Annexure -5, it

would appear that the petitioner himself is delaying the

proceedings as he is not appearing on all the dates.

Learned counsel for the petitioner submits that

henceforth, petitioner would be appearing in the said

case.

Considering the submission of the parties, in

case the aforesaid case is still pending, the same be

disposed of expeditiously preferably within a period of

three months on receipt/production of the certified copy

of the present order provided petitioner appears on all the

dates.

The writ application stands disposed of.

Jagdish/ ( Shailesh Kumar Sinha, J.)