Allahabad High Court High Court

Zhabbu Singh vs State Of U.P. on 12 August, 2010

Allahabad High Court
Zhabbu Singh vs State Of U.P. on 12 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6188 of 2009

Petitioner :- Zhabbu Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Shashi Dhar Pandey
Respondent Counsel :- Govt. Advocate,Santosh Shukla

Hon'ble Naheed Ara Moonis,J.

Counter affidavit filed by learned AGA be kept on record. Learned counsel
for the applicant prays for and is granted two weeks time to file a rejoinder
affidavit.

Let it be listed immediately after expiry of aforesaid period.

Order Date :- 12.8.2010
Naim