Allahabad High Court High Court

Mangla Prasad Kesari vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
Mangla Prasad Kesari vs State Of U.P. And Others on 16 July, 2010
Court No. - 21

Case :- WRIT - C No. - 41077 of 2010

Petitioner :- Mangla Prasad Kesari
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Devesh Vikram
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 13.05.2010 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 :- 16.7.2010
SRY