Allahabad High Court High Court

Bhorai Yadav vs State Of U.P. on 29 July, 2010

Allahabad High Court
Bhorai Yadav vs State Of U.P. on 29 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19737 of 2010
Petitioner :- Bhorai Yadav

Respondent :- State Of U.P.

Petitioner Counsel :- B. S. Pandey

Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

Learned A.G.A. prays for and is granted four weeks’ time to file
counter affidavit.

Learned counsel for the applicant may file rejoinder affidavit
within two weeks thereafter.

List thereafter.

Order Date :- 29.7.2010
Atul kr. sri.