Allahabad High Court High Court

Jagdish Sonker vs State Of U.P. on 30 July, 2010

Allahabad High Court
Jagdish Sonker vs State Of U.P. on 30 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14244 of 2010

Petitioner :- Jagdish Sonker
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kumar Rai,Kamal Krishna
Respondent Counsel :- Govt. Advocate,Moti Lal,Smt. Meena

Hon'ble Shashi Kant Gupta,J.

Ten days’ time and no more is granted to the learned counsel for the
complainant as well as the learned A.G.A. to file counter affidavit, and they
will serve the copies of the counter affidavit on the learned counsel for the
applicant on or before 10.8.20910 . Learned cousnel for the applicant will
have three days thereafter to file rejoinder affidavit.

List the matter peremptorily on 16.8.2010 .

Order Date :- 30.7.2010
MLK