Allahabad High Court High Court

Chhedi @ Suryadeen Vishwakarma vs State Of U.P. on 8 July, 2010

Allahabad High Court
Chhedi @ Suryadeen Vishwakarma vs State Of U.P. on 8 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL DEFECTIVE No. - 51 of 2010

Petitioner :- Chhedi @ Suryadeen Vishwakarma
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kumar Vi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

Learned A.G.A. files objection with regard to the bail, but no counter affidavit
has been filed with regard to the application under Section 5 of the Indian
Limitation Act.

Learned A.G.A. prays for and is granted two weeks and no more time to file
counter affidavit.

List on 3.8.2010.

Order Date :- 8.7.2010
Ashish Tripathi