Allahabad High Court High Court

Prem Chandra Maurya vs State Of U.P. & Another on 13 January, 2010

Allahabad High Court
Prem Chandra Maurya vs State Of U.P. & Another on 13 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1350 of 2010

Petitioner :- Prem Chandra Maurya
Respondent :- State Of U.P. & Another
Petitioner Counsel :- P.S. Yadav,Rajesh Kumar
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 incense, he has moved

an application on 29.01.2009 followed by representation

dated 27.11.2009 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 four months

from the date of presentation of certified copy of this order.

With the above direction present writ petition is disposed of
Order Date :- 13.1.2010
Dhruv