High Court Patna High Court - Orders

Om Prakash Gupta vs The State Of Bihar &Amp; Ors on 30 November, 2010

Patna High Court – Orders
Om Prakash Gupta vs The State Of Bihar &Amp; Ors on 30 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.14869 of 2009
         1. OM PRAKASH GUPTA S/O LATE SITA RAM SAHU R/O VILL-
         JILKAPUR, P.S- KARGAHAR, P.O- GHORDIHA, DISTT- ROHTAS
                                 Versus
         1. THE STATE OF BIHAR
         2. THE DISTRICT MAGISTRATE, ROHTAS
         3. THE SUPERINTENDENT OF POLICE, ROHTAS
         4. THE S.D.O., KARGAHAR, ROHTAS
         5. THE OFFICER INCHARGE, KARGAHAR, ROHTAS
                                            -----------

For the Petitioner:- Mr. Vishal Saurabh, Adv.
For the Respondents:- Mr. Manoj Kumar Jha, AC to G.A.-1

————

9. 30.11.2010 Heard learned counsel for the petitioner

and the State.

The petitioner is aggrieved by the order of

the District Magistrate, Rohtas at Sasaram dated

20.5.2010 refusing to grant him an Arms License in

Arms Case No. 82 of 2010.

It is submitted that the father of the

petitioner held a valid license for a double barrel

gun. His father expired on 25.6.1997. Prior to the

same, the petitioner on 26.2.1997 had applied for an

Arms License in his own name. The petitioner now

desires to continue and retain the double barrel gun

of his father presently deposited in safe custody. It

has been declined notwithstanding the

recommendation by the Superintendent of Police. It

is submitted that the ground mentioned in the

impugned order for refusal to grant license are not
2

germane and extraneous to Section 14 of the Arms

Act regulating the grant of license.

Learned counsel for the State sought to

raise an issue with regard to the correctness of

submission of any application by the petitioner dated

26.2.1997. In the view of the Court that issue is no

more relevant when the fact is not in dispute on

behalf of the State that the Superintendent of Police

has made a recommendation in favour of the

petitioner. There is a presumption of the petitioner

having applied for grant of an Arms License as in

absence of the same, the question of any

recommendation in his favour does not arise much

less a final order for refusal to grant the license.

That leaves in question the correctness of the

impugned order.

Section 14 of the Arms Act specifies the

conditions under which the license can be refused.

The impugned order rejects the application on the

ground that there was no threat perception to the

petitioner. That is not one of the grounds mentioned

in Section 14. The stand of the State with reference

to any executive instruction dated 31.3.2010 of the

Union of India is best answered on the proposition

that if the grant of license is regulated by any
3

statutory provisions, it has to be considered strictly

in accordance therewith and cannot be varied or dis-

regarded on basis of any executive instruction. In

any event, the respondents have chosen to confront

the Court with their own interpretation and

application of the executive instruction without even

placing it before the Court and then leaving it for the

Court to decide. The impugned order of rejection

dated 20.5.2010 is therefore not sustainable in law.

It is accordingly set aside.

The District Magistrate is now required to

consider the grant of license to the petitioner in light

of the recommendation made by the Superintendent

of Police and the ground urged by the District

Magistrate having been found to be beyond his

statutory power by the Court.

Let such fresh orders be passed by the

District Magistrate within a maximum period of one

month from the date of receipt/production of a copy

of this order.

The writ application stands allowed.

P. Kumar                                         ( Navin Sinha, J.)