Allahabad High Court High Court

Krishan Kant vs State Of U.P. on 13 January, 2010

Allahabad High Court
Krishan Kant vs State Of U.P. on 13 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34343 of 2009

Petitioner :- Krishan Kant

Respondent :- State Of U.P.

Petitioner Counsel :- Rajesh Kumar
Respondent Counsel :- Govt Advocate

Hon’b|e Surendra Sindh.J.

Learned A.G.A. prays for and is granted two weeks’ time to file counter
affidavit. Rejoinder affidavit, if any, may be filed within one week
thereafter.

List this case immediately after three weeks before the appropriate
Bench.

Order Date :- 13.1.2010
Mt/