Allahabad High Court High Court

Manoj Dwivedi And Another vs State Of U.P. & Anr. on 9 July, 2010

Allahabad High Court
Manoj Dwivedi And Another vs State Of U.P. & Anr. on 9 July, 2010
Court No. - 21

Case :- WRIT - C No. - 39452 of 2010

Petitioner :- Manoj Dwivedi And Another
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- S.S. Yadav
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Present writ petition as against petitioner No.2 is dismissed with
liberty to file fresh writ petition.

As far as petitioner No. 1 is concerned his grievance is that under
the provisions of Indian Arms Act for grant of firearm licence, he
had moved application on 05.12.2009 before the licensing
authority, but till date no final decision has been taken on the
same.

As inaction is being complained on the part of the licensing
authority, as such licensing authority is directed to see and
ensure that the application of the petitioner is disposed of in
accordance with law, expeditiously, preferably, within a period of
six months from the date of receipt of a certified copy of this
order.

In terms of above observation and direction, present writ petition
stands disposed of.

Order Date :- 9.7.2010
SRY