Allahabad High Court High Court

Madan Bihari vs State Of U.P. on 30 June, 2010

Allahabad High Court
Madan Bihari vs State Of U.P. on 30 June, 2010
Court No. - 20

Case :- BAIL No. - 4868 of 2010

Petitioner :- Madan Bihari
Respondent :- State Of U.P.
Petitioner Counsel :- Ravi Singh,Nisar Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Power filed on behalf of the complainant by Sri Surendra Singh, Advocate is
taken on record.

Learned counsel for the complainant requests and is allowed time to file
counter affidavit.

Let the same be filed by 08.07.2010.

Learned A.G.A. may file counter affidavit on behalf of the State.

Learned counsel for the applicant says that co-accused has already moved bail
application bearing Crl. Misc. Case No. 4225 (B) of 2010.

List on 08.07.2010 along with Crl. Misc. Case No. 4225 (B) of 2010 for
hearing.

Order Date :- 30.6.2010
ML/-