Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Allahabad High Court

Mritunjay Prtatap Singh vs State Of U.P. And Another on 22 August, 2019

Author: Yashwant Varma

Bench: Yashwant Varma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 6
 

 
Case :- WRIT - C No. - 27713 of 2019
 

 
Petitioner :- Mritunjay Prtatap Singh
 
Respondent :- State Of U.P. And Another
 
Counsel for Petitioner :- Rama Pati Tripathi
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Yashwant Varma,J.
 

Heard learned counsel for the petitioner and the learned Standing Counsel.

Learned Standing Counsel appearing for the second respondent states that subject to verification of all facts, the application as made by the petitioner for grant of an arm license shall be duly evaluated and disposed of in accordance with law and preferably within a period of four months from the date of presentation of a certified copy of this order.

Accordingly and without going into the merits of the claim of the petitioner, this petition shall stand disposed of in light of the statement noted above.

Order Date :- 22.8.2019 Vivek Kr.