Allahabad High Court
Irshad vs State Of U.P. on 7 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13712 of 2010 Petitioner :- Irshad Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Bharti
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 :- 7.7.2010
Aks