Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pancham vs State Of U.P. And 4 Others
2024 Latest Caselaw 16206 ALL

Citation : 2024 Latest Caselaw 16206 ALL
Judgement Date : 8 May, 2024

Allahabad High Court

Pancham vs State Of U.P. And 4 Others on 8 May, 2024

Author: Dinesh Pathak

Bench: Dinesh Pathak





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:82686
 
Court No. - 6
 

 
Case :- WRIT - C No. - 15165 of 2024
 

 
Petitioner :- Pancham
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Manoj Kumar
 
Counsel for Respondent :- C.S.C.,Jitendra Ojha
 

 
Hon'ble Dinesh Pathak,J.
 

1. Heard learned counsel for the petitioner, Sri Jitendra Ojha, learned counsel for the Election Commission of India and the learned Standing Counsel.

2. Instant writ petition has been filed by the petitioner beseeching a writ of mandamus commanding the State authorities not to force him to deposit his firearm in view of forthcoming parliamentary election.

3. It is submitted that in view of the latest judgment passed by a co-ordinate Bench of this Court dated 22.03.2024 in Writ-C No.2844 of 2024 (Ravi Shankar Tiwari and 4 Others vs. State of U.P. through District Magistrate Amethi and 3 Others), the State authorities cannot force to deposit his firearm in the ensuing parliamentary election.

4. Learned Standing Counsel has contended that there is a Screening Committee headed by the District Magistrate to examine the relevance of keeping firearms with his licensee, therefore, grievance of the petitioner can more appropriately be redressed by the Screening Committee headed by the District Magistrate within stipulated period on the representation to be moved by the petitioner.

5. In this conspectus, as above, no useful purpose would be served to keep this matter pending. Therefore, this Court deems it appropriate to finally dispose of the present writ petition, without making any observation on the merits of the case as mentioned in the present writ petition, with liberty to the petitioner to file a fresh representation along with certified copy of this order and self attested copy of the writ petition before the Screening Committee headed by the District Magistrate within four days from today, who shall examine the grievance of the petitioner in light of judgment passed by the co-ordinate Bench of this Court in the case of Ravi Shankar Tiwari (Supra), in accordance with law, expeditiously, preferably, within a period of one week from the date of receipt of such representation, if there is no other legal impediment.

6. With the aforesaid observation/direction, present writ petition is disposed of.

Order Date :- 8.5.2024

vinay

 

 

 
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