Allahabad High Court High Court

Mohd. Marghoob vs State Of U.P. on 28 January, 2010

Allahabad High Court
Mohd. Marghoob vs State Of U.P. on 28 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2080 of 2010

Petitioner :- Mohd. Marghoob

Respondent :- State Of U.P.

Petitioner Counsel :- S. M. N. Abbas Abedi
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned AGA prays for and is granted three weeks’ time for filing counter
affidavit.

Rejoinder affidavit may be filed by the applicant within two weeks thereafter.

List the matter on 17.3.2010

Order Date :- 28.1.2010
vinay