IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1683 of 2011
YASHWANT KUMAR SINGH .
Versus
THE STATE OF BIHAR & ORS .
-----------
2. 28.01.2011 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
On the own showing of the petitioner his appeal against refusal
to grant arms licence numbered as Arms Appeal No. 422 of 2008 is
pending before the Commissioner, Patna Division.
Let the Arms Appeal No. 422 of 2008 be disposed off by a
reasoned and speaking order in accordance with law considering all
issues that may be raised on behalf of the petitioner within a maximum
period of one month from the date of receipt and or presentation of a
copy of this order.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)