Allahabad High Court
Bhorai Yadav vs State Of U.P. on 29 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19737 of 2010 Petitioner :- Bhorai Yadav Respondent :- State Of U.P.
Petitioner Counsel :- B. S. Pandey
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 :- 29.7.2010
Atul kr. sri.