Allahabad High Court
Munesh vs State Of U. P. on 3 February, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2712 of 2010 Petitioner :- Munesh Respondent :- State Of U. P. Petitioner Counsel :- Ashok Kumar Pandey Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Learned A.G.A. points out that there is criminal history, which is
contrary to the applicant’s averment made in paragraph 12 of the
affidavit. He is allowed two weeks’ time to file counter affidavit.
Rejoinder affidavit may be filed within one week thereafter.
List on 10.3.2010.
Order Date :- 3.2.2010
HSM