Court No. - 24 Case :- MISC. SINGLE No. - 4191 of 2010 Petitioner :- Tahseen Ahmad S/O Hasan Ahmad Respondent :- State Of U.P. Thru Principal Secretary Home & Anr. Petitioner Counsel :- Farooq Ahmad Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard learned counsel for the parties.
With the consent of learned counsel for the parties, this writ petition is
being disposed of at the admission stage.
Leaned Counsel for the petitioner submits that the petitioner moved an
application under Section 13 of the Arms Act for granting Arms Licence
before the opposite party No.2, who called a report from the police as
well as revenue authorities.
Now it is settled law that right to life is the fundamental right guaranteed
under Article 21 of the Constitution of India. In case a citizen feels that
he requires Fire Arm for his personal security then it is bounden duty of
the authority concerned to consider and decide the application in
accordance to law within a reasonable time.
In view of above, it is provided that the opposite party no.2 is directed to
decide the petitioner’s application dated 6.3.2006 (Annexure No.1)
pending before him, by a speaking and reasoned order, if not rejected,
within six months from the date of receipt of this order.
With these observations, the writ petition is finally disposed of.
Order Date :- 29.7.2010
lakshman