Allahabad High Court
Udai Pratap Singh vs State Of U.P. on 23 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18582 of 2010 Petitioner :- Udai Pratap Singh Respondent :- State Of U.P.
Petitioner Counsel :- Sushil Dubey
Respondent Counsel :- Govt Advocate
Hon’ble Shashi Kant GuDta.J.
As prayed by learned counsel for the applicant put up this matter on 27-
7-2010 to enable the applicant to annex a copy of the injury report
showing the name of Sri Nasiruzzaman, learned counsel for the
complainant.
Order Date :- 23.7.2010
IA