Allahabad High Court
Mohit vs State Of U.P. on 11 January, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 820 of 2010 Petitioner :- Mohit Respondent :- State Of U.P. Petitioner Counsel :- A. P. Tewari,S. S. Tripathi Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Learned A.G.A. prays for and is granted three weeks’ time to
file a counter affidavit.One week thereafter is granted to file
rejoinder affidavit . List the matter on 18.2.2010.
Order Date :- 11.1.2010
MLK