Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deena Nath Pandey vs State Of U.P. Thru' Secy. Home And ...
2011 Latest Caselaw 2828 ALL

Citation : 2011 Latest Caselaw 2828 ALL
Judgement Date : 19 July, 2011

Allahabad High Court
Deena Nath Pandey vs State Of U.P. Thru' Secy. Home And ... on 19 July, 2011
Bench: Bala Krishna Narayana



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 35
 

 
Case :- WRIT - C No. - 63419 of 2008
 

 
Petitioner :- Deena Nath Pandey
 
Respondent :- State Of U.P. Thru' Secy. Home And Others
 
Petitioner Counsel :- Narendra Deo Upadhyay
 
Respondent Counsel :- C.S.C.
 

 
Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and learned standing counsel for the respondents.

This writ petition has been filed by the petitioner for issuing a writ, order or direction in the nature of certiorari quashing the impugned orders dated 20.8.2008 (annexure no. 7 to the writ petition) passed by the respondent no. 4, Commissioner, Varanasi Region, Varanasi and  28.8.2007 (annexure no. 5 to the writ petition) passed by the respondent no. 2, District Magistrate, Ghazipur.

Learned counsel for petitioner submitted that  that the petitioner applied for grant of  firearm license under the Arms Act 1959 (hereinafter referred to as the Act) before the respondent no. 2 in the year 2005. On receipt of the petitioner's application the licensing authority called for the report of officer-in-charge of the police station Kotwali Saidpur. The officer-in-charge submitted his report before the respondent no. 2 recommended against grant of licence to the petitioner. The respondent no. 2 vide impugned order dated 28.8.2007 rejected the petitioner's application for grant of fire arm licence on the grounds inter-alia that he had no enemies, there was no special requirement of the petitioner to possess a firearm licence and that his need was not genuine.

Learned counsel for the petitioner submitted that the grounds on which the licensing authority can refuse to grant licence have been laid down in Section 14 of the Arms Act and the licensing authority refusing the licence is bound to give reasons which in view of Section 14 of the Arms Act could only be any one or more of those enumerated in that section and since respondent no. 2 has refused to grant fire arm licence to the petitioner on grounds which are not enumerated in Section 14 of the Act, the order rejecting the petitioner's application for grant of licence is not sustainable at all. In support of his submissions the learned counsel for the petitioner has relied upon the decision of this Court in the case of Ram Khelawan Vs. State reported in AIR 1982 All. 283.

He further submitted that the failure of the respondent no. 4 to redeem the illegality committed by the respondent no. 2 in dismissing the appeal preferred by the petitioner against the order of the respondent no. 2 has vitiated  his order as well.

Learned standing counsel appearing for the respondents submitted that the respondent no. 2 has given cogent reasons for rejecting the petitioner's application for grant of fire arm licence and the impugned orders do not suffer from any illegality or infirmity warranting any interference by this Court under Article 226 of he Constitution of India.

I have examined the submissions made by the learned counsel for the parties and have also perused the record.

Section 14 of the Arms Act which enumerates the grounds on which the licensing authority can refuse the grant of licence reads as under:-

(1) Notwithstanding anything in section 13, the licensing authority shall refuse to grant-

(a) a licence under section 3, section 4 or section 5 where such licence is required in respect of any prohibited arms or prohibited ammunition;

(b) a licence in any other case under Chapter II,-

(i) where such licence is required by a person whom the licensing authority has reason to believe-

(1) to be prohibited by this Act or by any other law for the time being in force from acquiring, having in his possession or carrying any arms or ammunition, or

(2) to be of unsound mind, or

(3) to be for any reason unfit for a licence under this Act; or

(ii) where the licensing authority deems it necessary for the security of the public peace or for public safety to refuse to grant such licence.

(2) The licensing authority shall not refuse to grant any licence to any person merely on the ground that such person does not own or possess sufficient property.

(3) Where the licensing authority refuses to grant a licence to any person it shall record in writing the reasons for such refusal and furnish to that person on demand a brief statement of the same unless in any case the licensing authority is of the opinion that it will not be in the public interest to furnish such statement.

This Court in the case of Ram Khelawan Misra (Supra) considered the grounds on which the licensing authority could refuse the licence under the Arms Act and held as under:-

"A rifle not being a smooth bore gun when a person seeks a licence for the former the licensing authority has to be satisfied that he has a good reason to obtain it. Section 14 lays down grounds for refusal of the licence. The licensing authority refusing the licence is bound to give reasons, which in view of Sec. 14, could only be any one or more of those enumerated in that section. Refusal on a ground not found in that provision would be illegal."

A perusal of the order of respondent no. 2 shows that the grounds on which he refused the licence to the petitioner are that he had no enemies, that there was no special requirement of petitioner to possess a fire arm licence and that his need was not genuine. The reasons given in the impugned order for refusing the licence to the petitioner are not covered by any of the grounds given in section 14 of the Act on which the licence may be refused. In my opinion the respondent no. 2 failed to consider and decide the petitioner's application for grant of fire arm licence keeping in view the provisions of Section 14 of the Act and rejected the petitioner's application arbitrarily which has rendered his order totally unsustainable.

Since the respondent no. 4 also fell into  the same error in dismissing the petitioner's appeal preferred by him against the order of the respondent no. 2,  his order also cannot be sustained.

For the aforesaid reasons the impugned orders dated 28.8.2007 and 20.8.2008 passed by the respondent nos. 2 and 4 respectively (annexure nos. 5  and 7 to the writ petition) are hereby quashed. The writ petition succeeds and is allowed.

Respondent no. 2, District Magistrate, Ghazipur is directed to re-consider and decide the petitioner's application for grant of fire arm licence strictly in accordance with law keeping the view of provisions of Section 14 of the Arms Act by a speaking and reasoned order as expeditiously as possible preferably within a period of two months from the date of the production of the certified copy of this order before him.

Order Date :- 19.7.2011

Naresh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter