Allahabad High Court High Court

Wasim Ahmad vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Wasim Ahmad vs State Of U.P. & Others on 22 January, 2010
Court No. - 21

Case :- WRIT - C No. - 2750 of 2010

Petitioner :- Wasim Ahmad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dr. Avinash Kumar,D.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that he has moved application
for grant of fire arm licence on 16.06.2007. Petitioner
submits that till date no endeavour has been taken by the
authority concerned to decide the same.
Consequently, Licensing Authority/ District Magistrate of the
concern district is directed to see and ensure that final
decision is taken in accordance with law preferably within
period of four months from the date of production of certified
copy of this order. Whatever decision is taken, same be
communicated to the petitioner.

With these observation, writ petition is disposed of.

Order Date :- 22.1.2010
T.S.