Court No. - 21 Case :- WRIT - C No. - 40885 of 2010 Petitioner :- Mohd. Zamale Zannat Khan Respondent :- State Of U.P. And Others Petitioner Counsel :- K.S. Rathor Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Grievance of the petitioner is that under the provisions of Indian Arms Act for grant of
firearm licence, he had moved application dated 0712.2009 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 :- 16.7.2010
SRY