Court No. - 21 Case :- WRIT - C No. - 42253 of 2010 Petitioner :- Raj Narayan Mishra Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Grijesh Mishra Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Petitioner claims that he is valid firearm licence holder. He further
claims that his revolver in question had been stolen away and in this
regard F.I.R. had been lodged, wherein final report has been
submitted and accepted. Petitioner submits that in such a situation he
has applied for permission to purchase another revolver, and in this
regard representation of the petitioner moved on 22.07.2009 is lying
pending before the District Magistrate/licensing authority, Jalaun at
Orai, and further submits that requisite report has already been
submitted.
Consequently, the District Magistrate/Licensing Authority is directed to
see and ensure that final decision is taken in the matter, in accordance
with law,, preferably within a period of 6 weeks from the date of receipt
of a certified copy of this order.
Writ petition stands disposed of accordingly.
Order Date :- 22.7.2010
SRY