Allahabad High Court High Court

Bachcha Kevat vs State Of U.P. on 5 July, 2010

Allahabad High Court
Bachcha Kevat vs State Of U.P. on 5 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16737 of 2010
Petitioner :- Bachcha Kevat

Respondent :- State Of U.P.

Petitioner Counsel :- Pavan Kishore

Respondent Counsel :- Govt. Advocate

Hon’ble Shashi Kant GuDta.J.

Learned AGA prays for and is granted three weeks time to file counter
affidavit. The applicant will have one week thereafter to file rejoinder
affidavit. List the matter in the second week of August 2010.

Order Date :- 5.7.2010
IA