Allahabad High Court High Court

Nirmal Kumar vs State Of U.P. on 23 July, 2010

Allahabad High Court
Nirmal Kumar vs State Of U.P. on 23 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19015 of 2010
Petitioner :- Nirmal Kumar

Respondent :- State Of U.P.

Petitioner Counsel :- Yogendra Yadav

Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

Parcha filed by Sri Vishal Agarwal on behalf of the complainant is taken on
record.

Learned AGA may file counter affidavit within 4 weeks. Rejoinder affidavit,
if any, may be filed within 2 weeks thereafter.

List thereafter.

Order Date :- 23.7.2010
SU.