Allahabad High Court High Court

Anil Kumar Srivastava vs D.M./Licensing Authority Under … on 19 January, 2010

Allahabad High Court
Anil Kumar Srivastava vs D.M./Licensing Authority Under … on 19 January, 2010
Court No. - 21

Case :- WRIT - C No. - 2225 of 2010

Petitioner :- Anil Kumar Srivastava
Respondent :- D.M./Licensing Authority Under Arms Act Allad.
Petitioner Counsel :- Jamal Khan
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that under the provision of

Indian Arms Act for grant of fire arm incense, he has moved

an application on 20.07.2006 before the Licensing Authority

but till date no final decision is being taken on the same.

As inaction is being complaint on the part of the concerned

Licensing Authority, in these circumstances and in this

background concerned Licensing Authority is directed to

consider the grievance of the petitioner for grant of fire arm

license, in accordance with law preferably within four months

from the date of presentation of certified copy of this order.

With the above direction present writ petition is disposed
of.

Order Date :- 19.1.2010
Dhruv