Allahabad High Court
Amit vs State Of U.P. on 18 January, 2010
Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 5520 of 2008 Petitioner :- Amit Respondent :- State Of U.P.
Petitioner Counsel :- K.K. Srivastava
Respondent Counsel :- Govt. Advocate
Hon’b|e Surendra Sindh.J.
Sri Rakesh Srivastava, Advocate files Vakalatnama on behalf of
applicant, which is taken on record.
As prayed, list this case in the next cause list, showing the name of Sri
Rakesh Srivastava as counsel for the applicant.
Order Date :- 18.1.2010
Mt/