Court No. - 21 Case :- WRIT - C No. - 3453 of 2010 Petitioner :- Mohammad Raseed Respondent :- State Of U.P. & Another Petitioner Counsel :- Mahesh Chandra Rai,Kavindra Singh 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 20.09.2006 before the Licensing Authority
but till date no final decision is being taken on the same.
As inaction is being complaint 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 three
months from the date of presentation of certified copy of this
order.
With the above direction present writ petition is disposed of.
Order Date :- 27.1.2010
Dhruv