Allahabad High Court High Court

Jai Prakas Singh Yadav vs State Of U.P. & Anr. on 19 January, 2010

Allahabad High Court
Jai Prakas Singh Yadav vs State Of U.P. & Anr. on 19 January, 2010
Court No. - 21

Case :- WRIT - C No. - 2058 of 2010

Petitioner :- Jai Prakas Singh Yadav
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Mahesh Chandra Rai,Kavindra Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that under the provision of

Indian Arms Act for grant of fire arm incense, he has moved

an application on 18.01.2007 before the Licensing Authority

but till date no final decision is being taken on the same.

As inaction is being complaint on the part of the concerned

Licensing Authority, in these circumstances and in this

background concerned Licensing Authority is directed to

consider the grievance of the petitioner for grant of fire arm

license, in accordance with law preferably within four months

from the date of presentation of certified copy of this order.

With the above direction present writ petition is disposed
of.

Order Date :- 19.1.2010
Dhruv