IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6727 of 2010
Raj Kumar Singh
Versus
The State Of Bihar & Ors
------------------
2. 15.9.2011. Heard Mr. Kumar Dhirendra Pratap Singh,
learned counsel appearing on behalf of the
petitioner and Mr. Amit Bhushan, learned Assisting
Counsel to SC-6 appearing on behalf of the State.
The petitioner is aggrieved by the order
dated 7.1.2010 passed by the Commissioner, Magadh
Division in Arms Appeal Case No.11 of 2008, whereby
the appeal of the petitioner has been dismissed and
the order dated 28.9.2007 passed by the District
Magistrate, Gaya rejecting the application of the
petitioner for grant of licence under the provisions
of the Arms Act, has been upheld.
The only ground assigned by the Licensing
Authority, while considering and rejecting the case
of the petitioner for grant of arms licence, is the
absence of tangible facts supporting the case of
perceived threats to the petitioner.
Let a counter affidavit be filed on behalf
of the respondent State.
Put up on 20.10.2011, retaining its
position.
ahk
(Jyoti Saran, J.)