Allahabad High Court High Court

Abdul Salam vs State Of U.P on 9 July, 2010

Allahabad High Court
Abdul Salam vs State Of U.P on 9 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17492 of 2010
Petitioner :- Abdul Salam

Respondent :- State Of U.P

Petitioner Counsel :- Jag Narayan

Respondent Counsel :- Govt Advocate

Hon’ble B.N. Shukla J.

Parcha filed by Sri Imran Ullah on behalf of the complainant is taken on
record.

Learned AGA may file counter affidavit within 4 weeks. Rejoinder affidavit,
if any, may be filed within 2 weeks thereafter.

List thereafter.

Order Date :- 9.7.2010
SU.