Allahabad High Court
Ram Naresh vs State Of U.P. & Ors. on 3 August, 2010
Court No. - 21 Case :- WRIT - C No. - 45112 of 2010 Petitioner :- Ram Naresh Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Rajesh Kumar Yadav Respondent Counsel :- C.S.C Hon'ble V.K. Shukla,J.
Grievance of the petitioner is that he has moved application for
grant of fire arm license. Petitioner submits that till date no
endeavour has been taken by the authority concerned to decide the
same.
Consequently, Licensing Authority/ District Magistrate of the
concern district is directed to see and ensure that final decision is
taken in accordance with law preferably within period of six
months from the date of production of certified copy of this order.
Whatever decision is taken, same be communicated to the
petitioner.
With these observation, writ petition is disposed of.
Order Date :- 3.8.2010
SR