Allahabad High Court High Court

Rananjay Rao vs State Of U.P. And Anr. on 29 July, 2010

Allahabad High Court
Rananjay Rao vs State Of U.P. And Anr. on 29 July, 2010
Court No. - 21
Case :- WRIT - C No. - 44171 of 2010
Petitioner :- Rananjay Rao
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- J.A. Azmi,Riyajuddin Ansari
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
03.01.2007 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 :- 29.7.2010
SRY