Allahabad High Court
Avindra vs State Of U.P. on 8 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17251 of 2010 Petitioner :- Avindra Respondent :- State Of U.P.
Petitioner Counsel :- Pramod Kumar Singh
Respondent Counsel :- Govt Advocate
Hon’ble B.N. Shukla J.
Parcha filed by Sri Atul Srivastava on behalf of the complainant is taken on
record.
Learned AGA may file counter affidavit within 4 weeks. Rejoinder affidavit,
if any, may be filed within 2 weeks thereafter.
List thereafter.
Order Date :- 8.7.2010
SU.