Allahabad High Court High Court

Sarvesh vs State Of U.P. on 22 July, 2010

Allahabad High Court
Sarvesh vs State Of U.P. on 22 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18932 of 2010
Petitioner :- Sarvesh

Respondent :- State Of U.P.

Petitioner Counsel :- Piyush Srivastava

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 :- 22.7.2010
Atul kr. sri.