Allahabad High Court High Court

Mohammad Raseed vs State Of U.P. & Another on 27 January, 2010

Allahabad High Court
Mohammad Raseed vs State Of U.P. & Another on 27 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3453 of 2010

Petitioner :- Mohammad Raseed
Respondent :- State Of U.P. & Another
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 license, he has moved

an application on 20.09.2006 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 three

months from the date of presentation of certified copy of this

order.

With the above direction present writ petition is disposed of.
Order Date :- 27.1.2010
Dhruv