Allahabad High Court High Court

Akhilesh Kumar Singh vs State Of U.P. And Anr. on 7 July, 2010

Allahabad High Court
Akhilesh Kumar Singh vs State Of U.P. And Anr. on 7 July, 2010
Court No. - 21

Case :- WRIT - C No. - 38820 of 2010

Petitioner :- Akhilesh Kumar Singh
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- J.A. Azmi,Riyajuddin Ansari
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. 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 :- 7.7.2010
T.S.