Allahabad High Court
Ram Chandra vs State Of U.P. on 22 January, 2010
Court No. - 20 Case :- BAIL No. - 431 of 2010 Petitioner :- Ram Chandra Respondent :- State Of U.P. Petitioner Counsel :- U.S.Lodhi Respondent Counsel :- GoVt.AdVocate Hon'ble Ra° Mani Chauhan,J.
Counter affidavit filed by the learned A.G.A. is taken on record.
Learned counsel for the applicant requests for and is allowed one week’s time
to file rejoinder affidavit.
List thereafter.
Order Date :- 22.1.2010
Prajapati