Allahabad High Court High Court

Bangali Singh vs State Of U.P. on 6 January, 2010

Allahabad High Court
Bangali Singh vs State Of U.P. on 6 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 232 of 2010

Petitioner :- Bangali Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mukesh Kumar Upadhyay
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Today a supplementary affidavit has been filed by the learned counsel for the
applicant. .Let it be taken on record.

Learned A.G.A. prays for and is granted ten days’ time to seek further
instructions .

Put up as fresh on 18.2.2010.

Order Date :- 6.1.2010
MLK