Allahabad High Court High Court

Smt. Sarvesh Kumari vs State Of U.P. & Another on 2 August, 2010

Allahabad High Court
Smt. Sarvesh Kumari vs State Of U.P. & Another on 2 August, 2010
Court No. - 21

Case :- WRIT - C No. - 44909 of 2010

Petitioner :- Smt. Sarvesh Kumari
Respondent :- State Of U.P. & Another
Petitioner Counsel :- J.N.Singh,Arimardan Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that she has moved application for grant of fire arm
licence. 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 :- 2.8.2010
T.S.