Allahabad High Court
Aqeel Shah vs State Of U.P. on 26 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19093 of 2010 Petitioner :- Aqeel Shah Respondent :- State Of U.P. Petitioner Counsel :- Sushil Pandey Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Learned AGA prays for and is granted three weeks’ time for filing
counter affidavit.
Rejoinder affidavit may be filed by the applicant within one week
thereafter.
List the matter in the 2nd week of September 2010.
Order Date :- 26.7.2010
vinay