Allahabad High Court High Court

Hukum Singh vs State Of U.P. on 22 January, 2010

Allahabad High Court
Hukum Singh vs State Of U.P. on 22 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1739 of 2010

Petitioner :- Hukum Singh

Respondent :- State Of U.P.

Petitioner Counsel :- Ajit Kumar Singh Solanki
Respondent Counsel :- Govt Advocate

Hon’ble Amar Saran J.

Two weeks time is allowed to the learned AGA. One week thereafter is
allowed to the applicant for filing rejoinder affidavit.

List on 23.2.2010.

Order Date :- 22.1.2010
sfa/