Allahabad High Court High Court

Jai Prakas Rai vs State Of U.P. & Another on 18 January, 2010

Allahabad High Court
Jai Prakas Rai vs State Of U.P. & Another on 18 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1944 of 2010

Petitioner :- Jai Prakas Rai
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 he has moved application for grant of
fire arm licence on 10.12.2008. 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 three 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 :- 18.1.2010
T.S.