Allahabad High Court High Court

Rajesh Kashyap vs State Of U.P. & Ors. on 3 August, 2010

Allahabad High Court
Rajesh Kashyap vs State Of U.P. & Ors. on 3 August, 2010
Court No. - 21

Case :- WRIT - C No. - 45133 of 2010

Petitioner :- Rajesh Kashyap
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- S.K. Dwivedi
Respondent Counsel :- C.S.C

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that he has moved application for
grant of fire arm license. Petitioner submits that till date no
endeavour has been taken by the authority concerned to decide the
same.

Consequently, Licensing Authority/ District Magistrate of the
concern district is directed to see and ensure that final decision is
taken in accordance with law preferably within period of six
months from the date of production of certified copy of this order.
Whatever decision is taken, same be communicated to the
petitioner.

With these observation, writ petition is disposed of.
Order Date :- 3.8.2010
SR