Allahabad High Court High Court

Raj Bahadur vs State Of U.P. & Ors. on 14 July, 2010

Allahabad High Court
Raj Bahadur vs State Of U.P. & Ors. on 14 July, 2010
Court No. - 21

Case :- WRIT - C No. - 40221 of 2010

Petitioner :- Raj Bahadur
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- R.S. Chauhdary
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 in February,
2009 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 six 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 :- 14.7.2010
SRY