Allahabad High Court
Mohan Singh Bisht vs State Of U.P. Throu’ C.B.I. on 13 July, 2010
Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11948 of 2009 Petitioner :- Mohan Singh Bisht Respondent :- State Of U.P. Throu' C.B.I. Petitioner Counsel :- Satish Kumar Tyagi Respondent Counsel :- G.S. Hajela Hon'ble Arvind Kumar Tripathi,J.
On the request of learned counsel for C.B.I. the case was adjourned. The
request was for filing of supplementary counter affidavit. Again on his
request list in the next cause list before the Appropriate Court.
However, supplementary counter affidavit, if any, may be filed within three
days. The name of Shri G.S.Hajela, as counsel for C.B.I. will not be shown on
the next date of listing.
Order Date :- 13.7.2010
Rk