Allahabad High Court
Devendra vs State Of U.P. on 21 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18664 of 2010 Petitioner :- Devendra Respondent :- State Of U.P.
Petitioner Counsel :- S.Rashid
Respondent Counsel :- Govt Advocate
Hon’ble B.N. Shukla J.
Learned A.G.A. 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 :- 21.7.2010
Atul kr. sri.