Allahabad High Court High Court

Chhotay Alias Chhotaki vs State Of U.P. on 1 February, 2010

Allahabad High Court
Chhotay Alias Chhotaki vs State Of U.P. on 1 February, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2413 of 2010

Petitioner :- Chhotay Alias Chhotaki
Respondent :- State Of U.P.

Petitioner Counsel :- Ved Prakash Pandey
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 two weeks thereafter.

List the matter on 1.4.2010.

Order Date :- 1.2.2010
vinay