Allahabad High Court High Court

Pappu vs State Of U.P. on 8 July, 2010

Allahabad High Court
Pappu vs State Of U.P. on 8 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17272 of 2010

Petitioner :- Pappu
Respondent :- State Of U.P.
Petitioner Counsel :- Dr.Akhilesh Kumar Sharma
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned A.G.A. prays for and is granted ten days’ time to file a counter
affidavit indicating therein as to whether Km. Bhawana alias Chhutti and Km.
Mintu are staying with their parents or not .

List the matter on 19.7.2010 as a first case.

Order Date :- 8.7.2010
MLK