Allahabad High Court High Court

Santosh @ Samanta vs State Of U.P. on 8 January, 2010

Allahabad High Court
Santosh @ Samanta vs State Of U.P. on 8 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32811 of 2009

Petitioner :- Santosh @ Samanta

Respondent :- State Of U.P.

Petitioner Counsel :- Shailendra Pratap Singh G
Respondent Counsel :- Govt Advocate

Hon’b|e Surendra Sindh.J.

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

List immediately thereafter before the regular bench.

Order Date :- 8.1.2010
Mt/