Allahabad High Court High Court

Chanchal vs State Of U.P. on 21 July, 2010

Allahabad High Court
Chanchal vs State Of U.P. on 21 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18702 of 2010
Petitioner :- Chanchal

Respondent :- State Of U.P.

Petitioner Counsel :- Sadhu Sharan

Respondent Counsel :- Govt Advocate

Hon’ble B.N. Shukla J.

Learned A.G.A. prays for and is granted four weeks’ time to file
counter affidavit.

Learned counsel for the applicant may file rejoinder affidavit
within two weeks thereafter.

List thereafter.

Order Date :- 21.7.2010
Atul kr. sri.