Allahabad High Court High Court

Vivek Gupta S/O Ram Prakash Gupta vs District Magistrate, Lucknow on 5 July, 2010

Allahabad High Court
Vivek Gupta S/O Ram Prakash Gupta vs District Magistrate, Lucknow on 5 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3790 of 2010

Petitioner :- Vivek Gupta S/O Ram Prakash Gupta
Respondent :- District Magistrate, Lucknow
Petitioner Counsel :- Rajendra Prasad Mishra Ii
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
finally disposed of at the admission stage.

The instant writ petition has been filed with a prayer that the respondent
may be directed to consider the petitioner’s application as contained in
Annexure No.3 for grant of licence of S.B.B.L. Gun single Bore within a
reasonable time.

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 bounded duty of
the authority concerned to consider and decide the application in
accordance to law within a reasonable time.

In view of above, without entering into the merits of the case, the writ
petition is disposed of finally with a direction to the opposite party to
decide the petitioner’s application as contained in Annexure No.3
pending before him, by a speaking and reasoned order, if not rejected,
within three months from the date of receipt of this order.

Order Date :- 5.7.2010
Ajit/-