Court No. - 21 Case :- WRIT - C No. - 46092 of 2010 Petitioner :- Anand Kumar Upadhay 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 under the provisions of Indian Arms
Act for grant of firearm licence, he had moved application on 24.09.2009
before the licensing authority, but till date no final decision has been
taken on the same.
As inaction is being complained on the part of the licensing authority,
as such licensing authority is directed to see and ensure that the
application of the petitioner is disposed of in accordance with law,
expeditiously, preferably, within a period of six months from the date of
receipt of a certified copy of this order.
In terms of above observation and direction, present writ petition
stands disposed of.
Order Date :- 5.8.2010
Dhruv