Court No. 24
Writ Petition No. 2493 (MS) of 2010
Bharat Lal Mishra ...Petitioner
Versus
State of U.P. and another ...Respondents.
------------
Hon'ble Rajiv Sharma, J.
Heard Counsel for the parties.
Counsel for the petitioner submits that father of the petitioner
was granted a DBBL gun licence and the same was duly renewed
upto 31.12.2009. When the father of the petitioner became seriously
ill, an application for grant of arm’s licence was moved by the
petitioner alongwith an affidavit of father dated 14.6.2005. Before
any decision could be taken on the said application, the father of the
petitioner left for heavenly abode. It has also been pointed out that
mothers and brothers of the petitioner have given no objection in
the form an affidavit in transfer of the gun in favour of the petitioner.
It has also been indicated that the petitioner is a law abiding citizen
and is an Advocate by profession.
Counsel for the petitioner submits that inspite of all the
requisite formalities having been completed by the petitioner, till
date licence has not been given to the petitioner and as such the
interest of justice would suffice if the District Magistrate is directed
to pass appropriate orders on the aforesaid application of the
petitioner for grant of licence.
Considering the peculiar facts and circumstances of the case,
the District Magistrate, Gonda is directed to pass appropriate orders
on the application of the petitioner expeditiously.
With the aforesaid observations and directions, this writ
petition is disposed of finally.
21.7.2010
HM/-