Allahabad High Court High Court

Devendra vs State Of U.P. on 21 July, 2010

Allahabad High Court
Devendra vs State Of U.P. on 21 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18664 of 2010
Petitioner :- Devendra

Respondent :- State Of U.P.

Petitioner Counsel :- S.Rashid

Respondent Counsel :- Govt Advocate

Hon’ble B.N. Shukla J.

Learned A.G.A. prays for and is granted four weeks’ time to file
counter affidavit.

Learned counsel for the applicant may file rejoinder affidavit
within two weeks thereafter.

List thereafter.

Order Date :- 21.7.2010
Atul kr. sri.