Allahabad High Court
Kuldeep Singh Yadav vs State Of U.P. & Others on 25 January, 2010
Court No. - 21 Case :- WRIT - C No. - 3199 of 2010 Petitioner :- Kuldeep Singh Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Virendra Pratap Pal Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Against the impugned order dated 10.12.2009 passed by the Licencing
Authority, petitioner has got statutory remedy of appeal under Section 18 of
the Indian Arms Act.
Consequently, present writ petition is dismissed on the ground of alternative
remedy.
Order Date :- 25.1.2010
T.S.