Court No. - 21 Case :- WRIT - C No. - 5016 of 2010 Petitioner :- Bhunendra Kumar Respondent :- State Of U.P. & Others Petitioner Counsel :- Ram Saran Giri Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Contention of petitioner is that he had applied for grant of fire arm license,
said application had been rejected. against the same he had preferred an
appeal, same has been allowed on 4.7.2007 with a direction that report be
called for from the concern police station as well as Revenue Officer and
thereafter application be reconsidered. Petitioner submits that more than two
years period have elapsed and till date said proceedings have not at all been
finalized.
Consequently, licensing authority is directed to see and ensure that final
decision is taken in the matter in accordance with law, preferably within
period of two months from the date of production of certified copy of this
order.
With these observations, writ petition is disposed of.
Order Date :- 2.2.2010
T.S.