Allahabad High Court High Court

Chiranji Lal vs State Of U.P. on 2 February, 2010

Allahabad High Court
Chiranji Lal vs State Of U.P. on 2 February, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26771 of 2009
Petitioner :- Chiranji Lal

Respondent :- State Of U.P.

Petitioner Counsel :- S.N. Yadav

Respondent Counsel :- Govt. Advocate

Hon’ble Shashi Kant GuDta.J.

Learned AGA prays for and is granted three weeks time to file counter
affidavit. The applicant will have two weeks thereafter to file rejoinder
affidavit. List this matter on 30-3-2010.

Order Date :- 2.2.2010
IA