Allahabad High Court High Court

Rajendra Prasad Maurya vs State Of Up on 10 May, 2010

Allahabad High Court
Rajendra Prasad Maurya vs State Of Up on 10 May, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11034 of 2010

Petitioner :- Rajendra Prasad Maurya
Respondent :- State Of Up
Petitioner Counsel :- Rupak Chaube
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned counsel for the applicant is permitted to make necessary corrections
in the bail application.

As prayed by the learned counsel for the applicant, put up as fresh on
27.5.2010 to enable him to annex a copy of the statement of the prosecutrix.

Order Date :- 10.5.2010
vinay