Allahabad High Court High Court

Avindra vs State Of U.P. on 8 July, 2010

Allahabad High Court
Avindra vs State Of U.P. on 8 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17251 of 2010
Petitioner :- Avindra

Respondent :- State Of U.P.

Petitioner Counsel :- Pramod Kumar Singh

Respondent Counsel :- Govt Advocate

Hon’ble B.N. Shukla J.

Parcha filed by Sri Atul Srivastava 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 :- 8.7.2010
SU.