Allahabad High Court
Javed vs State Of U.P. on 14 July, 2010
Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10066 of 2010 Petitioner :- Javed Respondent :- State Of U.P. Petitioner Counsel :- G.R.S. PaI,Veerendra Kumar Shukla Respondent Counsel :- Govt Advocate Hon'ble Arvind Kumar Tripathi,J.
Learned A.G.A. prays for and is allowed two weeks’ time to file
counter affidavit.
List this case in first week of August 2010 before appropriate
Court.
Order Date :- 14.7.2010
S.A.A.Rizvi