Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravi Shankar Tiwari & Anr. vs State Of U.P. Thru. District ...
2021 Latest Caselaw 3299 ALL

Citation : 2021 Latest Caselaw 3299 ALL
Judgement Date : 12 March, 2021

Allahabad High Court
Ravi Shankar Tiwari & Anr. vs State Of U.P. Thru. District ... on 12 March, 2021
Bench: Jaspreet Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 21
 

 
Case :- MISC. SINGLE No. - 5826 of 2021
 

 
Petitioner :- Ravi Shankar Tiwari & Anr.
 
Respondent :- State Of U.P. Thru. District Magistrate,Amethi & Ors.
 
Counsel for Petitioner :- Chandra Bhanu Singh,Seema Upadhyay
 
Counsel for Respondent :- C.S.C.,Kaushlendra Yadav
 

 
Hon'ble Jaspreet Singh,J.

Heard learned counsel for the petitioner. Notice on behalf of opposite parties nos. 1,2 and 4 has been accepted by the office of the learned Chief Standing Counsel and Sri Kaushlendra Yadav learned counsel has accepted notice on behalf of the State Election Commission.

By means of the instant petition, the petitioner seeks a direction in the nature of mandamus commanding the opposite parties not to compel the petitioners to deposit their fire arm license in pursuance of the election notification issued by the State Election Commission, Uttar Pradesh for the forthcoming elections.

At the very outset, the counsel for the Election Commission has stated that no notification has been issued by the Election Commission compelling the petitioner to deposit his fire arm license.

On the other hand, the learned Standing Counsel has submitted that the Government Order dated 13.02.2021 wherein directions have been issued to ensure that a review is made of the fire arm licenses issued to the persons in order to ensure that the licenses are not misused. Certain directions have been issued, however, it is stated that these directions are not omnibus and it has to be considered on case to case basis in light of the guidelines issued under the said Government Order.

The learned counsel for the petitioner on the other hand submits that a coordinate Bench of this Court in the case of Anil Kumar Pandey Vs. State of U.P. and Others in W.P. No. 8602 of 2019 had the occasion to consider a similar issue and the aforesaid petitions were disposed of with the direction that in case if a person possessed a valid arms license for his fire arm and there are no written orders issued by the Competent Authority against him then he may not be compelled to deposit his fire arm.

The relevant portion of the aforesaid order passed in the case of Anil Kumar Pandey, (Supra) reads as under:-

"8. In Writ Petition No.241 (M/S) of 2002, this Court while deciding the writ petition, vide judgment and order dated 25.01.2002, made following observation:-

"In view of the direction issued by the Election Commission of India and the law declared by this Court, it is expected form the authorities that they shall not compel any license holders for fire arms to surrender their arms if they are not involved in any criminal case. It is also clarified that the State is free to take action against the person who have released on bail, against the persons who are having criminal history and those who were earlier convicted or previously involved in rioting at the time of election."

9. Further, this Court in the case of Tula Ram Yadav Vs. State of U.P. and others in Writ Petition No.1487 (M/S) of 2007 along with other connected matters on 29.03.2007 in the identical matter has passed the following order :-

"In the garb of elections, the very purpose of granting fire arms licences for self defence and personal security cannot be taken away form the bonafide licence holders of fire arms which is against the law, makes it clear that rights to self defence, personal security and protection of life is the basic criteria and these rights cannot and should not be taken away by sweepingly ordering the deposit of fire arms during the elections putting the life and security of all and sundry who holds the arm licences in imminent dangers without following the provisions of law.

In view of the aforesaid facts and circumstances, the writ petitions are being disposed of with the direction:-

i. A writ in the nature of mandamus is issued commanding the State Government that the citizens who have valid fire arms license including the petitioners, may not be compelled to deposit their fire arms in general merely on the basis of the ensuing Assembly Elections.

ii. It is also commanded that no District Magistrate or District Superintendent of Police or any Officer subordinate to them shall compel the citizens in general to deposit their firearm unless there is an order of the Central Government as indicated hereinabvoe in the judgment.

However, the above directions shall not preclude the competent officer/authority to pass orders/prohibit orders in individual cases or in general under the provisions of the Arms Act or under the provisions of Code of Criminal Procedure, 1973 after application of mind.

It will also not preclude the District Magistrates/SSPs/S.P.s/Incharge of the Districts to seize weapons and take action against the holders of fire arms licence under the provisions of the Arms Act in case any attempt is made by any citizen to display or carry firearms at any time till the end of the elections as the orders have already been passed by the District Magistrate under Section 144 Cr.P.C.

It is further clarified that in case any citizen has criminal antecedents or found displaying the arms, action may be taken against them in accordance with the provisions of law. District Magistrates are also directed to pass orders after examining the individual cases for suspending the licences and ensuring the deposit of arms in cases related to persons who have criminal history or who are on bail or lacked clean antecendents as the same might involved interference in the conduct of the free and fair elections."

Considering the facts and circumstances as well as there is no written orders regarding deposit of fire arms and the petitioner in paragraph 14 has stated that he does not bear any criminal history nor he has ever been prosecuted or tried in any case.

Be that as it may, in light of the decision of this Court in the case of Anil Kumar Pandey (supra) this Court directs that in case the petitioner possesses a valid fire arms license in respect of his fire arms and there are no written orders issued by the competent authority against him in respect of depositing the fire arm, then the petitioner may not be compelled to deposit the fire arm, however, it shall be open for the opposite parties to proceed in accordance with law on case to case basis in light of the Government Order dated 13.02.2021 in case if they feel that the continuance of the fire arm shall be detrimental to public peace or law or order.

With the aforesaid directions, the petition stands disposed of.

Order Date :- 12.3.2021

Asheesh

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter