High Court Patna High Court - Orders

Mahendra Pratap Singh vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Mahendra Pratap Singh vs The State Of Bihar &Amp; Ors on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.16633 of 2009
         1. MAHENDRA PRATAP SINGH S/O LATE KALPANATH SINGH R/O
         VILL.- GHATAON, P.S.- KUDRA AND DISTT.- KAIMUR (BHABHUA)
                               Versus
         1. THE STATE OF BIHAR THROUGH DISTRICT MAGISTRATE null
         DISTT.- KAIMUR (BHABHUA)
         2. COMMISSIONER PATNA DIVISION
         3. DISTRICT MAGISTRATE null DISTRICT - KAIMUR (BHABHUA)
         4. SUPERINTENDENT OF POLICE null KAIMUR (BHABHUA)
         5. OFFICER IN CHARGE P.S.- KUDRA, DISTT.- KAIMUR
         (BHABHUA)
                                       -----------

2. 6.12.2010 Heard learned counsel for the petitioner and

the State.

The petitioner is aggrieved by the order

dated 30.7.2007, passed by the District Magistrate,

Kaimur at Bhabhua refusing to grant an Arms licence.

His appeal preferred against the same has been

dismissed by the Commissioner on 3.10.2009 on

grounds of delay.

Counsel for the petitioner submits that the

order of the District Magistrate is beyond the

limitations of his statutory powers under Section 14 of

the Arms Act for refusal of an Arms licence. The

Appellate order does not act in the best interest of

justice by refusing to condone the delay of three

months only.

This Court is not satisfied that the appellate

authority acted in the best interest of justice by

refusing to condone the delay of three months only in
2

the nature and facts and circumstances of the case

when the petitioner was essentially seeking an Arms

licence to enable him to continue with the licenced

weapon possessed by his now deceased father.

Remanding the matter to the appellate authority shall

serve no purpose as the Court is satisfied that the

impugned order dated 30.7.2007 of the District

Magistrate is contrary to Section 14 of the Arms Act.

The impugned order of the District

Magistrate seeks to find fault with the Superintendent

of Police but visits the petitioner with punishment.

The impugned orders dated 30.7.2007 and

3.10.2009 are set aside. The matter is remanded to

the District Magistrate, Kaimur at Bhabhua to dispose

off the petitioner’s Arms licence in accordance with

law within a maximum period of one month from the

date of receipt/production of a copy of this order.

The writ application stands disposed.

P. Kumar                                         ( Navin Sinha, J.)