Allahabad High Court High Court

Wakeel Ahmad vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
Wakeel Ahmad vs State Of U.P. And Others on 16 July, 2010
Court No. - 21

Case :- WRIT - C No. - 40943 of 2010

Petitioner :- Wakeel Ahmad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sanjay Dwivedi
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 dated 26.11.2006 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
three 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 :- 16.7.2010
SRY