Allahabad High Court High Court

Lokendra Singh vs State Of U.P. on 14 July, 2010

Allahabad High Court
Lokendra Singh vs State Of U.P. on 14 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17758 of 2010

Petitioner :- Lokendra Singh

Respondent :- State Of U.P.

Petitioner Counsel :- Ashutosh Pratap Singh,Lokendra Pratap Singh
Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

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 :- 14.7.2010
Masarrat