Allahabad High Court High Court

Sudesh Kumar vs State Of U.P. & Anr. on 10 August, 2010

Allahabad High Court
Sudesh Kumar vs State Of U.P. & Anr. on 10 August, 2010
Court No. - 21

Case :- WRIT - C No. - 47299 of 2010

Petitioner :- Sudesh Kumar
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Jai Narain
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Under the order of the District Magistrate dated 9th May, 2007, fire arm
licence of the petitioner was placed under suspension pending enquiry into the
misconduct noticed in the order itself. Petitioner was issued show-cause
notice calling upon to explain as to why his fire arm licence may not be
cancelled.

It is stated on behalf of the petitioner that he has submitted reply thereto but
the proceedings have not been completed till date. Hence the present writ
petition.

In the facts of the present case, let the proceedings initiated against the
petitioner under show cause notice dated 9th May, 2007 be brought to their
logical end, preferalby within two months from the date a certified copy of
this order is filed before the District Magistrate provided the proceedings have
not been concluded till date.

The present writ petition is disposed of accordingly.

(Arun Tandon, J.)

Order Date :- 10.8.2010
Sushil/-