Court No. - 21 Case :- WRIT - C No. - 5220 of 2010 Petitioner :- Krishna Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Anil Kr. Shukla Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Contention of petitioner is that against the order of suspension of fire arm
license, he has preferred an appeal as envisaged under Section 18 of the
Indian Arms Act, being Appeal No.104 of 2003. Petitioner submits that more
than six years period have elapsed, same has not been decided and next dated
fixed 12.4.2010.
Conseuently, Appellate Authority is directed to see and ensure that final
decision is taken in appeal in accordance with law on the date fixed. In case
is is not feasible on the date fixed, then further endeavour be made to decide
the same, 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.