Allahabad High Court High Court

Dharmendra vs State Of U.P. on 1 February, 2010

Allahabad High Court
Dharmendra vs State Of U.P. on 1 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2350 of 2010

Petitioner :- Dharmendra
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Learned Additional Government Advocate prays for and is granted
two weeks’ time to file a counter affidavit. Rejoinder affidavit may
be filed within a week thereafter.

List thereafter.

Learned AGA may also consider filing a bail cancellation
aplication of the other co-accused, who have been granted bail by
the lower court even though it is claimed that there is a dying
declaration of the deceased implicating them.

A copy of this order may be given to the learned AGA within three
days free of cost.

Order Date :- 1.2.2010

Ishrat