Allahabad High Court High Court

Ramendra Pal Sharma vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Ramendra Pal Sharma vs State Of U.P. & Others on 12 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1198 of 2010

Petitioner :- Ramendra Pal Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Krishna Kumar Shukla
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

By means of the order passed by the Additional District Magistrate on
27.05.2009, the petitioner has been refused grant of fire arm licence on the
application moved in the year 2006 on the ground that with the passage of
time format of application has been changed, and all the necessary reports are
required to be submitted in the changed format. In the said order, it has been
further observed that in case petitioner moves fresh application in new format
the order dated 27.05.2009 will not come in the way of considering the fresh
application on merits. Thus, it is clear from the tenor of the order that
petitioner is free to apply afresh for grnat of firearm licence in the new format.
Admitted position is that fresh application has yet not been made by the
petitioner, as such this Court cannot come to rescue of the petitioner.

Consequently, present writ petition is dismissed.

Order Date :- 12.1.2010
SRY