Allahabad High Court High Court

Sardar Jatav vs State Of U. P. on 3 February, 2010

Allahabad High Court
Sardar Jatav vs State Of U. P. on 3 February, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2537 of 2010

Petitioner :- Sardar Jatav

Respondent :- State Of U. P.
Petitioner Counsel :- Mohd Irfan
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned AGA prays for and is granted three weeks’ time for filing counter
affidavit.

Rejoinder affidavit may be filed by the applicants within two weeks
thereafter.

List the matter on 2.4.2010.

Order Date :- 3.2.2010
vinay