Allahabad High Court High Court

Ramesh Chandra Verma S/O Ram Kumar vs State Of U.P. Thru Principal … on 29 July, 2010

Allahabad High Court
Ramesh Chandra Verma S/O Ram Kumar vs State Of U.P. Thru Principal … on 29 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4208 of 2010

Petitioner :- Ramesh Chandra Verma S/O Ram Kumar
Respondent :- State Of U.P. Thru Principal Secretary Home & Anr.
Petitioner Counsel :- R.S. Tomar
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned counsel for the parties.

With the consent of learned counsel for the parties, this writ petition is

finally disposed of at the admission stage.

The instant writ petition has been filed with a prayer that the respondent

no. 2 may be directed to consider the petitioner’s application dated

12.12.2007 for grant of arms licence within a reasonable time.

Now it is settled law that right to life is the fundamental right guaranteed

under Article 21 of the Constitution of India. In case a citizen feels that

he requires Fire Arm for his personal security then it is bounden duty of

the authority concerned to consider and decide the application in

accordance to law within a reasonable time.

In view of above, it is provided that the opposite party no.2 is directed to

decide the petitioner’s application dated 12.12.2007 pending before him,

by a speaking and reasoned order, if not rejected, within six months

from the date of receipt of this order.

With these observations, the writ petition is finally disposed of.
Order Date :- 29.7.2010
lakshman