Allahabad High Court
Ajit vs State Of U.P. on 28 January, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2130 of 2010 Petitioner :- Aj it Respondent :- State Of U.P.
Petitioner Counsel :- D. S. Pandey
Respondent Counsel :- Govt Advocate
Hon’ble Amar Saran J.
Learned AGA prays for and is allowed two weeks time to file counter
affidavit. One week thereafter is allowed for filing rejoinder affidavit.
List on 26.2.2010.
Order Date :- 28.1.2010
sfa/