Allahabad High Court
Chotey vs State Of U.P. on 26 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19080 of 2010 Petitioner :- Chotey Respondent :- State Of U.P.
Petitioner Counsel :- Hemendra Pratap Singh
Respondent Counsel :- Govt. Advocate
Hon’ble B.N. Shukla J.
Learned A.G.A. is granted 4 weeks’ time to file counter affidavit.
Rejoinder affidavit, if any, be filed within 2 weeks thereafter.
List thereafter.
Order Date :- 26.7.2010
Masarrat