Allahabad High Court High Court

Rajesh Singh Yadav vs State Of U.P. And Others on 6 January, 2010

Allahabad High Court
Rajesh Singh Yadav vs State Of U.P. And Others on 6 January, 2010
Court No. - 21

Case :- WRIT - C No. - 101 of 2010

Petitioner :- Rajesh Singh Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Janardan Singh Yadav
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that he has already been accorded fire arm
licnece and said fire arm licence is effective for whole of State of U.P.
Petitioner submits that in connection with his business activity, he has to visit
outside the State of U.P., and in this regard for extending the area of operation
of his licence he has already moved application before the District Magistrate,
Ghazipur for forwarding the same before the appropriate authority so that
appropriate order be passed in accordance with law.

Consequently, in the fact of the present case, District Magistrate, Ghazipur is
directed to see and ensure that final decision is taken on the application so
moved by the petitioner for extending the area of operation of his licence after
scrutinizing all formalities, and the matter be referred to appropriate authority
if everything is in order, preferably within period of four months from the
date of production of certified copy of this order. Whatever devcision is taken,
same be communicated to the petitioner.

With these observations, writ petition is disposed of.

Order Date :- 6.1.2010
T.S.