Court No. - 21 Case :- WRIT - C No. - 1942 of 2010 Petitioner :- Abhay Kumar Singh 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 1.7.2006. 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.