Allahabad High Court High Court

Anil Kumar vs State Of U.P.Through District … on 2 April, 2010

Allahabad High Court
Anil Kumar vs State Of U.P.Through District … on 2 April, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 1810 of 2010

Petitioner :- Anil Kumar
Respondent :- State Of U.P.Through District Magistrate Lko.And Ors.
Petitioner Counsel :- Ramesh Singh
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Petitioner’s application for grant of Arms Licence is pending
since July, 2008 along with reports of Subordinate Officer
before the District Magistrate, Lucknow.
Keeping in view of the aforesaid facts, I hereby dispose of the
writ petition finally with the direction to the opposite party
no. 1 i.e. the District Magistrate, Lucknow to dispose of the
petitioner’s application expeditiously within 6 months from
the date of production of a certified copy of this order.
Order Date :- 2.4.2010
Amit