Allahabad High Court High Court

Nabid vs State Of Up on 10 May, 2010

Allahabad High Court
Nabid vs State Of Up on 10 May, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10460 of 2010
Petitioner :- Nabid

Respondent :- State Of Up

Petitioner Counsel :- Raj Kumar Khanna

Respondent Counsel :- Govt Advocate

Hon’ble B.N. Shukla J.

Learned A.G.A. prays for and is granted two weeks’ time to file counter
affidavit.

Learned counsel for the applicant may file rejoinder affidavit within one week
thereafter.

List 27.5.2010.

Order Date :- 10.5.2010
Aks