Allahabad High Court High Court

Dhanraj Yadav vs State Of U.P. & Ors. on 8 July, 2010

Allahabad High Court
Dhanraj Yadav vs State Of U.P. & Ors. on 8 July, 2010
Court No. - 21

Case :- WRIT - C No. - 39188 of 2010

Petitioner :- Dhanraj Yadav
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Rajeev Kumar Yadav
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Petitioner’s Grievance is that his fire arm license has been cancelled
and against the same he has preferred appeal being Appeal No. 40 of
2009 before the Appellate Forum and said appeal in question is pending
before Appellate Forum. Petitioner submits that he is unaware about the
next date fixed in the matter and further submits that at all point of time
he would extend all possible corporation for disposal of the said appeal.
Consequently, Appellate Forum is directed to see and ensure that
appeal in question is decided on the next date fixed and in case it is not
feasible to decide the same on the next date fixed then all attempt and
endeavour shall be made to decide the same, in accordance with law
preferably within next three months.

With the above direction present writ petition is disposed of.

Order Date :- 8.7.2010
Dhruv