Allahabad High Court High Court

Rahees vs State Of U.P. on 5 July, 2010

Allahabad High Court
Rahees vs State Of U.P. on 5 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13580 of 2010
Petitioner :- Rahees

Respondent :- State Of U.P.

Petitioner Counsel :- I.M.Khan

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 :- 5.7.2010
Aks