Allahabad High Court
Mela Devi vs State Of U.P. on 11 January, 2010
Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10946 of 2008 Petitioner :- Mela Devi Respondent :- State Of U.P. Petitioner Counsel :- Rajendra Singh Respondent Counsel :- Govt. Advocate,V.Singh Hon'ble Surendra Singh,J.
Sri A.K. Nagvanshi, counsel for the informant has filed Parcha, which is
taken on record.
Learned counsel for the applicant prays for and is granted 10 days time to file
supplementary affidavit.
List this case after two weeks before the appropriate bench showing the name
of Sri A.K.Nagvanshi as counsel for the informant.
Order Date :- 11.1.2010
SFH