Allahabad High Court
Baraquat Ali vs State Of U.P. on 6 August, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20764 of 2010 Petitioner :- Baraquat Ali Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kumar Vi
Respondent Counsel :- Govt. Advocate
Hon’ble B.N. Shukla J.
Learned A.G.A. prays for and is granted four weeks’ time to file
counter affidavit.
Learned counsel for the applicant may file rejoinder affidavit
within two weeks thereafter.
List thereafter.
Order Date :- 6.8.2010
Atul kr. sri.