Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiv Ram Rai vs State Of Up And 3 Others
2024 Latest Caselaw 17289 ALL

Citation : 2024 Latest Caselaw 17289 ALL
Judgement Date : 15 May, 2024

Allahabad High Court

Shiv Ram Rai vs State Of Up And 3 Others on 15 May, 2024

Author: Dinesh Pathak

Bench: Dinesh Pathak





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:87579
 
Court No. - 6
 

 
Case :- WRIT - C No. - 16156 of 2024
 

 
Petitioner :- Shiv Ram Rai
 
Respondent :- State Of Up And 3 Others
 
Counsel for Petitioner :- Satish Kumar
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Dinesh Pathak,J.
 

1. At the outset learned counsel for the petitioner has prayed for and permitted to implead the Election Commission of India as respondent no.5 in the cause title of the instant writ petition during the course of the day.

2. Sri Jitendra Ojha learned Advocate has received the notice on behalf of the Election Commission of India.

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

4. 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.

5. It is submitted that in view of the latest judgment passed by the 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 their firearms in the ensuing parliamentary election.

6. Learned Standing Counsel has contended that there is a Screening Committee headed by the District Magistrate to examine the relevance of keeping firearm 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.

7. 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 two weeks 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 month from the date of receipt of such representation, if there is no other legal impediment.

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

Order Date :- 15.5.2024

Jitendra

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter