Allahabad High Court High Court

Hawan Singh vs State Of U.P. on 22 January, 2010

Allahabad High Court
Hawan Singh vs State Of U.P. on 22 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35866 of 2009

Petitioner :- Hawan Singh
Respondent :- State Of U.P.

Petitioner Counsel :- A.R.Dwivedi
Respondent Counsel :- Govt Advocate

Hon’ble Amar Saran J.

Learned A.G.A. prays for and is allowed two weeks’ time to file
counter affidavit. Rejoinder affidavit may be filed within one week
thereafter.

List thereafter.

Order Date :- 22.1.2010
HSM