Allahabad High Court
Anil Mittal vs State Of U.P. on 14 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17811 of 2010 Petitioner :- Anil Mittal Respondent :- State Of U.P. Petitioner Counsel :- Manoj Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Sri Vinod Singh, learned counsel for the complainant and learned
AGA pray for and are granted three weeks time to file counter affidavits.
The applicant will have one week thereafter to file rejoinder affidavit. List
the matter in last week of August, 2010.
Order Date :- 14.7.2010
IA