Allahabad High Court
Narad Muni Maurya vs State Of U.P. on 21 January, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1539 of 2010 Petitioner :- Narad Muni Maurya Respondent :- State Of U.P.
Petitioner Counsel :- Chandrachud Pandey
Respondent Counsel :- Govt Advocate
Hon’ble Shashi Kant GuDta.J.
Learned AGA prays for and is granted three weeks time to file counter
affidavit. Applicant will have two weeks thereafter to file rejoinder affidavit.
List on 25-3-2010.
Order Date :- 21.1.2010
IA