Allahabad High Court
Devendra Kumar Aggarwal vs State Of U.P. on 1 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1927 of 2010 Petitioner :- Devendra Kumar Aggarwal Respondent :- State Of U.P. Petitioner Counsel :- Shailendra Singh,G.K. Singh,Manish Tiwari Respondent Counsel :- Govt Advocate,Santosh Kr. Upadhyaya,V.K. Upadhyaya Hon'ble Shashi Kant Gupta,J.
Learned AGA prays for and is granted ten days’ and no more time for filing
counter affidavit to the short term bail application. The applicant will have
two days’ time for filing rejoinder affidavit thereafter.
List the matter on 14.7.2010.
Order Date :- 1.7.2010
vinay