Allahabad High Court High Court

Purusottam Chaurasiya vs State Of U. P. on 13 January, 2010

Allahabad High Court
Purusottam Chaurasiya vs State Of U. P. on 13 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1241 of 2010
Petitioner :- Purusottam Chaurasiya

Respondent :- State Of U. P.

Petitioner Counsel :- Sengar Vineet Singh

Respondent Counsel :- Govt Advocate

Hon’ble Shashi Kant GuDta.J.

As prayed by learned AGA three weeks time is granted to file counter
affidavit. Learned counsel for the applicant will have two weeks time
thereafter to file rejoinder affidavit. List on 12-3-2010.

Order Date :- 13.1.2010
IA