Allahabad High Court High Court

Kirpal Singh vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Kirpal Singh vs State Of U.P. & Others on 28 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3104 of 2010

Petitioner :- Kirpal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Salil Kumar Rai
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

On 25.1.2010 when the matter had been taken up before this court, precise
contention which had been raised from the side of the petitioner has been that
there is no order of suspension and inspite of the same by misreading the
order by the District Magistrate, directives have been issued for depositing
fire arm licence in question.

Qua this aspect of the matter this court asked the learned Standing Counsel to
obtain necessary instruction in the matter.

Today when the matter has been taken up, order dated 23.1.2010 passed by
the Additional District Magistrate (F & R) has been produced and therein
notice, which had been issued to the petitioner has been recalled. Once this is
factual scenario that notice which have been issued, had been recalled, then
no further cause of action survive.

Consequently, on order dated 23.1.2010 being produced, present writ petition
rendered infructuous. and same is accordingly dismissed as infructuous.

Order Date :- 28.1.2010
T.S.