Allahabad High Court High Court

Akhilesh Kumar vs State Of U.P. And Anr. on 26 July, 2010

Allahabad High Court
Akhilesh Kumar vs State Of U.P. And Anr. on 26 July, 2010
Court No. - 21

Case :- WRIT - C No. - 42854 of 2010

Petitioner :- Akhilesh Kumar
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Surendra 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.. Petitioner submit 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 :- 26.7.2010
T.S.