Allahabad High Court High Court

Daya Shankar vs State Of U.P. on 29 July, 2010

Allahabad High Court
Daya Shankar vs State Of U.P. on 29 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19766 of 2010
Petitioner :- Daya Shankar

Respondent :- State Of U.P.

Petitioner Counsel :- Shahabuddin
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned A.G.A. prays for and is granted three weeks’ time to file a

counter affidavit. One week thereafter is granted to file rejoinder affidavit .

List the matter in the third week of September, 2010.

Order Date :- 29.7.2010
MLK