Allahabad High Court High Court

Girdhari Lal Pandey vs District Magistrate Mahoba on 5 July, 2010

Allahabad High Court
Girdhari Lal Pandey vs District Magistrate Mahoba on 5 July, 2010
Court No. - 21

Case :- WRIT - C No. - 38143 of 2010

Petitioner :- Girdhari Lal Pandey
Respondent :- District Magistrate Mahoba
Petitioner Counsel :- C.P. Tiwari
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that under the provision of Indian Arms
Act for grant of fire arm license, he has moved an application on
26.11.2009 before the Licensing Authority but till date no final decision
is being taken on the same.

As inaction is being complained on the part of the concerned Licensing
Authority, in these circumstances and in this background concerned
Licensing Authority is directed to consider the grievance of the petitioner
for grant of fire arm license, in accordance with law preferably within
six months from the date of presentation of certified copy of this order.
With the above direction present writ petition is disposed of.
Order Date :- 5.7.2010
Dhruv