Allahabad High Court High Court

Vivek Kumar Mishra vs State Of U.P.Through Secy. Home … on 2 April, 2010

Allahabad High Court
Vivek Kumar Mishra vs State Of U.P.Through Secy. Home … on 2 April, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 1813 of 2010

Petitioner :- Vivek Kumar Mishra
Respondent :- State Of U.P.Through Secy. Home Civil Sectt. Lko.And
Ors.
Petitioner Counsel :- Krishna Kumar Mishra,Abhay Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Petitioner’s application for grant of Arms Licence is pending
since September, 2006 along with reports of Subordinate
Officer before the District Magistrate, Barabanki.
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, Barabanki 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