Allahabad High Court High Court

Prem Chand Pandey vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
Prem Chand Pandey vs State Of U.P. And Others on 29 July, 2010
Court No. - 21
Case :- WRIT - C No. - 43936 of 2010
Petitioner :- Prem Chand Pandey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Janardan Yadav
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that under the provisions of Indian Arms
Act
for grant of firearm licence, he had moved application on
10.10.2008 before the licensing authority, but till date no final decision
has been taken on the same.

As inaction is being complained on the part of the licensing authority,
as such licensing authority is directed to see and ensure that the
application of the petitioner is disposed of in accordance with law,
expeditiously, preferably, within a period of four months from the date
of receipt of a certified copy of this order.
In terms of above observation and direction, present writ petition
stands disposed of.

Order Date :- 29.7.2010
SRY