High Court Jharkhand High Court

Nakul Chandra Mahto vs State Of Jharkhand & Ors on 1 April, 2011

Jharkhand High Court
Nakul Chandra Mahto vs State Of Jharkhand & Ors on 1 April, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.C. No. 6256 of 2009
            Nakul Chandra Mahto                         . .....Petitioner
                                    Versus
            State of Jharkhand & Others          .....Respondents
                                    -----
            Coram       :THE HON'BLE MR. JUSTICE R.K.MERATHIA

            For the Petitioner        : None
            For the Respondents       : Mr. Saurav Arun, Advocate
                                             -----
4/01.04.2011

In this writ petition, petitioner has challenged the order
no. 1497 dated 31.07.2009, issued by the Deputy Commissioner,
Dhanbad ( respondent no. 2), under which arms license of the
petitioner has been cancelled.

According to the petitioner, the license was granted after
due verification and it has been cancelled wrongly and that too
without following the principles of natural justice. It is further stated
that petitioner has been granted bail in the appeal filed against the
conviction.

Mr. Saurav Arun, learned counsel for the State, submitted
that license has been cancelled after taking into consideration the
relevant aspects of the matter and petitioner claims himself to be an
employee of BCCL and a member of political party-Jharkhand Mutki
Morcha and that petitioner had two arms and that there is no
justification by the petitioner why he gave a wrong permanent
address and that the principles of natural justice was not required to
be followed in this case when it was found that the license has been
obtained on suppression of material facts.

It appears that the license was cancelled not only on the
ground of conviction under sections 302/120B/34 of the Indian Penal
Code but also on the ground that petitioner suppressed the
permanent residential address and that there was recommendation
of the Superintendent of Police also for cancellation of license.

I find force in the submission of Mr. Saurav Arun that
license has been cancelled after taking into consideration relevant
aspects of the matter including suppression of material facts by the
petitioner. There is nothing to show that how such ground was wrong.

In the circumstances, I find no reason to interfere with the
impugned order. Accordingly, this writ petition is dismissed. However,
no costs.

( R.K. Merathia, J)
Rakesh/