Court No. - 21 Case :- WRIT - C No. - 40943 of 2010 Petitioner :- Wakeel Ahmad Respondent :- State Of U.P. And Others Petitioner Counsel :- Sanjay Dwivedi 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 26.11.2006 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
three 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