Allahabad High Court High Court

Dilshad vs State Of U.P. on 2 February, 2010

Allahabad High Court
Dilshad vs State Of U.P. on 2 February, 2010
s

Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1132 of 2009

Petitioner :- Dilshad
Respondent :- State Of U.P.
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned AGA. Learned AGA
filed counter affidavit today, which is taken on record.

Counsel for the applicant prays for and is allowed one week time for filing
rejoinder affidavit.

Mr. Nigamenra Shukla had filed that purcha in the office on behalf of the
applicant on 30/01/2010, however, his name was not shown in the cause list.

List in the next cause list showing the name of Mr. Nigamendra Shukla,
counsel for the applicant immediately after expiry of the aforesaid period.

Order Date :- 2.2.2010

Naresh/