Allahabad High Court
Imran vs State Of U.P. on 12 January, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1057 of 2010 Petitioner :- Imran Respondent :- State Of U.P.
Petitioner Counsel :- Ram Raj Pandey
Respondent Counsel :- Govt Advocate
Hon’ble Amar Saran J.
Learned AGA is granted ten days’ time to file a counter affidavit.
Rejoinder affidavit may be filed within three days thereafter.
Liston 29.1.2010.
Learned counsel for the applicant may also file a supplementary
affidavit in the meantime.
Order Date :- 12.1.2010
Ishrat