Allahabad High Court High Court

Ajay Pal Singh Dhillo vs State Of U.P. & Anr. on 1 February, 2010

Allahabad High Court
Ajay Pal Singh Dhillo vs State Of U.P. & Anr. on 1 February, 2010
Court No. - 21

Case :- WRIT - C No. - 4787 of 2010

Petitioner :- Ajay Pal Singh Dhillo
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Manindra Pal Singh
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 16.01.2009 before the Licensing Authority

but till date no final decision is being taken on the same.

As inaction is being complaint 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 three

months from the date of presentation of certified copy of this

order.

With the above direction present writ petition is disposed
of.

Order Date :- 1.2.2010
Dhruv