Allahabad High Court
Mukesh vs State Of U.P. on 13 January, 2010
Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. -- 34430 of 2009 Petitioner :- Mukesh Respondent :- State Of U.P.
Petitioner Counsel :- Ravindra Sharma
Respondent Counsel :- Govt Advocate
Hon’b|e Surendra Singh.J.
Learned A.G.A. prays for and is granted three weeks’ time to
file counter affidavit. Rejoinder affidavit be filed within two
weeks thereafter.
List this case immediately after expiry of aforesaid period
before appropriate Bench.
Order Date :- 13.1.2010
MN/-