Allahabad High Court
Taj vs State Of U.P. on 14 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16174 of 2010 Petitioner :- Taj Respondent :- State Of U.P.
Petitioner Counsel :- Amit Daga
Respondent Counsel :- Govt. Advocate,Hasan Abdi,M.N.Shukla
Hon’ble B.N. Shukla J.
Learned AGA prays for is granted four weeks’ time for filing counter
affidavit. Rejoinder affidavit, if any, may be filed within two weeks thereafter.
List thereafter.
Order Date :- 14.7.2010
Salim