High Court Kerala High Court

E.K.Moosa Haji vs Additional District Magistrate on 29 October, 2008

Kerala High Court
E.K.Moosa Haji vs Additional District Magistrate on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32285 of 2006(R)


1. E.K.MOOSA HAJI,
                      ...  Petitioner

                        Vs



1. ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. COMMISSIONER OF LAND REVENUE,

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/10/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.32285 of 2006
              ----------------------------------------------
                  Dated 29th October, 2008.

                          J U D G M E N T

Petitioner approached this court aggrieved by the

cancellation of gun licence. It is seen from the order passed by

the original authority as well as the appellate authority that the

cancellation is based on the report of the police. In case there is

any change in the circumstances, it will be open to the petitioner

to approach the first respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.32285 of 2006

———————————————-

J U D G M E N T

Dated 29th October, 2008.