Allahabad High Court
Sanjay Sharma vs State U.P. on 29 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19596 of 2010 Petitioner :- Sanjay Sharma Respondent :- State U.P. Petitioner Counsel :- R.L. Verma Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Learned stated that the matter has already been converted under
Section 364-A IPC.
Learned AGA prays for and is granted three weeks’ time for filing
counter affidavit.
Rejoinder affidavit may be filed by the applicant within one week
thereafter.
List the matter in the 2nd week of September 2010.
Order Date :- 29.7.2010
vinay