Allahabad High Court High Court

Anil @ Toni Kalra vs State Of U.P. on 9 July, 2010

Allahabad High Court
Anil @ Toni Kalra vs State Of U.P. on 9 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17271 of 2010

Petitioner :- Anil @ Toni Kalra
Respondent :- State Of U.P.
Petitioner Counsel :- V.P.Srivastava,Lav Srivastava,Smt.Richa
Pandey,Vineet Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned AGA prays for and is granted three weeks’ time for filing counter
affidavit.

Rejoinder affidavit may be filed by the applicant within one week thereafter.

List the matter on 19th August 2010.

Order Date :- 9.7.2010
vinay