Allahabad High Court High Court

Sharda Prasad vs State Of U.P. on 2 August, 2010

Allahabad High Court
Sharda Prasad vs State Of U.P. on 2 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12652 of 2010
Petitioner :- Sharda Prasad

Respondent :- State Of U.P.

Petitioner Counsel :- Raghvendra Dwivedi

Respondent Counsel :- Govt Advocate

Hon’ble B.N. Shukla J.

Counter affidavit filed by learned A.G.A. is placed on record.

Learned counsel for the applicant prays for and is granted four
weeks’ time to file rejoinder affidavit.

List thereafter.

Order Date :- 2.8.2010
Atul kr. sri.