Allahabad High Court
Munna @ Jitendra Singh vs State Of U.P. on 12 July, 2010
Court No. - 18 Case :- BAIL No. - 5075 of 2010 Petitioner :- Munna @ Jitendra Singh Respondent :- State Of U.P. Petitioner Counsel :- Suresh Chandra Srivastava,S.P.Singh Respondent Counsel :- Govt.Advocate Hon'ble S.N.H. Zaidi,J.
Counter-affidavit filed on behalf of the State and Vakalatnama filed on behalf
of the complainant, in Court, are taken on record.
Learned counsel for the applicant prays for and is allowed one week’s time to
file rejoinder-affidavit to the counter-affidavit of the State.
Learned counsel for the complainant may also file counter-affidavit, if any,
within a week.
Connect with Crl.Misc.Case Nos.7666 (B) of 2009 and 8811 (B) of 2009 and
list in the week commencing 26th July, 2010.
Order Date :- 12.7.2010
ank