Allahabad High Court High Court

Vinod Kumar Tiwari vs State Of U.P. And Anr. on 10 August, 2010

Allahabad High Court
Vinod Kumar Tiwari vs State Of U.P. And Anr. on 10 August, 2010
Court No. - 21

Case :- WRIT - C No. - 47048 of 2010

Petitioner :- Vinod Kumar Tiwari
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Ramanand Gupta,Santosh Kumar Mishra
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

On an appeal filed by the petitioner against the order of cancellation of fire
arm licence passed by the District Magistrate, the Commissioner vide order
dated 4th September, 2009 remanded the matter for reconsideration to the
Licensing Authority within two months of the order.

Learned counsel for the petitioner submits that more than 10 months have
elapsed, the District Magistrate has not done the needful in compliance to the
order of the Commissioner. Hence the present writ petition.

I am of the considered opinion that the District Magistrate must carry out the
order passed by the appellate authority within reasonable time. There cannot
be any justification for the order of the appellate authority being disobeyed.
Let the District Magistrate take appropriate decision in pursuance to the order
passed by the Commissioner, by means of a reasoned speaking order, in
accordance with law within four weeks from the date a certified copy of this
order is filed before him.

The present writ petition is disposed of accordingly.

(Arun Tandon, J.)

Order Date :- 10.8.2010
Sushil/-