Allahabad High Court High Court

Mohd. Rafi vs State Of U.P. on 19 July, 2010

Allahabad High Court
Mohd. Rafi vs State Of U.P. on 19 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18306 of 2010
Petitioner :- Mohd. Rafi

Respondent :- State Of U.P.

Petitioner Counsel :- Mohd. Irfan

Respondent Counsel :- Govt Advocate

Hon’ble Shashi Kant GuDta.J.

Learned AGA states that instructions in the matter has yet not been
received. Put up as fresh on 03-8-2010. In the meantime learned AGA
may seek instructions in the matter.

Order Date :- 19.7.2010
IA