Allahabad High Court
Smt. Girja Devi vs State Of U.P. on 13 August, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21819 of 2010 Petitioner :- Smt. Girja Devi Respondent :- State Of U.P. Petitioner Counsel :- K.D. Tiwari,R.S. Upadhyay Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Sri Manish Tiwari, learned counsel for the complainant filed counter
affidavit, be taken on record.
Learned A.G.A. is granted 4 weeks’ time to file counter affidavit.
Rejoinder affidavit, if any, be filed within 2 weeks thereafter.
List thereafter.
Order Date :- 13.8.2010
Masarrat