Court No. - 21 Case :- WRIT - C No. - 2465 of 2010 Petitioner :- Radha Krishna Respondent :- State Of U.P. & Another Petitioner Counsel :- S.N. Yadav Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
In the present case proceedings under Indian Arms Act have been undertaken
on the grounds mentioned in the show cause notice, to which petitioner is
alleged to have submitted reply on 23.10.2009 i.e. the date which was fixed
for appearance, but till date proceedings have not been finalized.
Consequently, licensing authority is directed to see that if the proceedings
have not finalized till date, then in that event all endeavour be made to finalize
the proceedings within six weeks from the date of receipt of this order, after
taking into consideration of the reply so submitted.
In terms of above observation and direction, present writ petition stands
disposed of.
Order Date :- 21.1.2010
SRY