Allahabad High Court High Court

Rajiv Mohan Dixit vs State Of U.P. on 14 July, 2010

Allahabad High Court
Rajiv Mohan Dixit vs State Of U.P. on 14 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11384 of 2008

Petitioner :- Rajiv Mohan Dixit
Respondent :- State Of U.P.
Petitioner Counsel :- C.P. Singh,Amit Daga,Atul Sisodia,Raheev Sisodia
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Counter affidavit filed today is taken on record.

Learned A.G.A. Mr. Jitendra Singh informed that since
Investigating Officer of the present case has already been
transferred. Hence Sub Inspector Mukesh Kumar was authorized
to file affidavit in the present case who is present in Court.

List this case in the next cause list before appropriate Court. By
that time rejoinder affidavit, if any, may be filed.

Order Date :- 14.7.2010
S.A.A.Rizvi