Allahabad High Court High Court

Pramod Kumar vs State Of U.P on 9 July, 2010

Allahabad High Court
Pramod Kumar vs State Of U.P on 9 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17421 of 2010

Petitioner :- Pramod Kumar
Respondent :- State Of U.P
Petitioner Counsel :- V.K. Singh Chandel
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Sri Nitin Gupta, learned counsel filed parcha on behalf of the complainant,
be taken on record.

He prays for and is granted 4 weeks’ time to file counter affidavit. Learned
A.G.A. may also file counter affidavit during this period. Rejoinder affidavit,
if any, be filed within 2 weeks thereafter.

List thereafter.

Order Date :- 9.7.2010
Masarrat