IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2483 of 2007
M/ RAJDHANI ARMS
Versus
STATE OF BIHAR & ORS
-----------
10. 03.11.2010 Learned counsel for the respondents submits that the
petitioner has already surrendered his licence hence, there is no
question of enhancing the number of arms and ammunition in the
licence granted to the petitioner.
On the other hand, learned counsel for the petitioner
accepts that the licence has been surrendered, but the authority
concerned has not yet accepted the surrender and hence, the surrender
is not complete.
In the said circumstances, put up this case under the
same heading after two weeks to enable learned counsel for the
respondents to seek instructions in the matter.
Sujit (S.N.Hussain,J.)