Allahabad High Court
Om Prakash vs State Of U.P.Through Secy. Home … on 2 April, 2010
Court No. - 3 Case :- MISC. SINGLE No. - 1821 of 2010 Petitioner :- Om Prakash Respondent :- State Of U.P.Through Secy. Home Deptt. Lko.And Ors. Petitioner Counsel :- R.K.Pathak Respondent Counsel :- C.S.C. Hon'ble Shri Narayan Shukla,J.
Petitioner’s application for grant of Arms Licence is pending
since 2006 along with reports of Subordinate Officer before
the the opposite party no. 2 i.e. the District Magistrate,
Sultanpur
Keeping in view of the aforesaid facts, I hereby dispose of the
writ petition finally with the direction to the opposite party
no. 2 i.e. the District Magistrate, Sultanpur 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