Allahabad High Court High Court

Chandi @ Devkinandan vs State Of U.P. on 26 July, 2010

Allahabad High Court
Chandi @ Devkinandan vs State Of U.P. on 26 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19128 of
2010

Petitioner :- Chandi @ Devkinandan
Respondent :- State Of U.P.

Petitioner Counsel :- Neeraj Kumar Mishra
Respondent Counsel :- Govt. Advocte

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 2nd week of September 2010.

Order Date :- 26.7.2010
vinay