High Court Patna High Court - Orders

Prem Shankar Singh vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Prem Shankar Singh vs The State Of Bihar & Ors on 14 October, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.12027 of 2011
                 1.Prem Shankar Singh S/O Sri Ratneshwari Singh @ Ratneshwari Nandan
                 Singh R/O Vill.- Madhkaul, P.S.- Belsand, Distt.- Sitamarhi, Bihar

                                                   Versus
                 1. The State Of Bihar Through The Secretary Home Department          Govt.
                 Of Bihar, Patna
                 2. The District Magistrate Sitamari
                 3. The Sub- Divisional Officer (S.D.O) Belsad, Distt.- Sitamarhi
                 4. The District Arms Magistrate Sitamari
                 5. The District Superintendent of Police Sitamari
                 6. The Sub- Divisional Police Officer Belsad, Distt.- Sitamarhi



2   14.10.2011

The petitioner is aggrieved by the order dated

29.3.2011 whereby the learned District Magistrate, Sitamarhi

has rejected his application for arms licence.

The petitioner submits that he applied for grant of

arms licence in the year 2002. However, as no decision for grant

of arms licence has been taken by the authorities concerned, the

petitioner filed C.W.J.C.No.783 of 2010 for its disposal. This

court by order dated 24.8.2010 directed the District Magistrate,

Sitamarhi to dispose of the application of the petitioner within

three months. The petitioner has now challenged the order of the

District Magistrate rejecting his application. The petitioner

submits that the area, where he lived, is a naxal affected and his

brother was also killed on 1.8.2011.

In my view, the aforesaid aspect may be one of the

considerations for grant of arms licence but the petitioner should

prefer statutory appeal provided under the Act. In case the

petitioner files an appeal before the Appellate Authority, the
2

learned Appellate Court would sympathetically consider his case

for condonation of delay in filing the appeal.

This writ petition is disposed of with the aforesaid

liberty.

KHAN                             (S.P.Singh,J)