Allahabad High Court
Bangali vs State Of U.P. on 6 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16693 of 2010 Petitioner :- Bangali Respondent :- State Of U.P. Petitioner Counsel :- Dharmendra Singhal 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 3rd week of August 2010.
Order Date :- 6.7.2010
vinay