Allahabad High Court High Court

Hari Prasad Mishra vs State Of U.P. & Others on 8 July, 2010

Allahabad High Court
Hari Prasad Mishra vs State Of U.P. & Others on 8 July, 2010
Court No. - 21

Case :- WRIT - C No. - 39102 of 2010

Petitioner :- Hari Prasad Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shiv Dayal Tiwari
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 license, he has moved
an application on 24.12.2009 before the Licensing Authority
but till date no final decision is being taken on the same.
As inaction is being complained 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 six months
from the date of presentation of certified copy of this order.
With the above direction present writ petition is disposed
of.

Order Date :- 8.7.2010
Dhruv