Allahabad High Court High Court

Chotey vs State Of U.P. on 26 July, 2010

Allahabad High Court
Chotey vs State Of U.P. on 26 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19080 of 2010

Petitioner :- Chotey

Respondent :- State Of U.P.

Petitioner Counsel :- Hemendra Pratap Singh
Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

Learned A.G.A. is granted 4 weeks’ time to file counter affidavit.
Rejoinder affidavit, if any, be filed within 2 weeks thereafter.

List thereafter.

Order Date :- 26.7.2010
Masarrat