Allahabad High Court High Court

Anam Ahemad vs State Of U.P. & Anr. on 25 January, 2010

Allahabad High Court
Anam Ahemad vs State Of U.P. & Anr. on 25 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3342 of 2010

Petitioner :- Anam Ahemad
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 he has already valid licence of fire
arm and the area of said licence in all over U.P. Contention of
petitioner is that he has moved an application under Rule 53 of the
Arms Rules, 1962 for extension of the area of said fire arm licence in
all over India and said application is pending since 20.9.2006, but till
date no further follow up action has been taken.

Consequently, District Magistrate, Ghazipur is directed to see and
ensure that final decision is taken on the application dated 20.9.2006
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 observations, writ petition is disposed of.

Order Date :- 25.1.2010
T.S.