Deepak Sharma vs State Of U.P. on 8 July, 2010

0
43
Allahabad High Court
Deepak Sharma vs State Of U.P. on 8 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16043 of 2010
Petitioner :- Deepak Sharma

Respondent :- State Of U.P.

Petitioner Counsel :- Amit Daga

Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

Learned AGA 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 :- 8.7.2010
Sushma

LEAVE A REPLY

Please enter your comment!
Please enter your name here