Allahabad High Court High Court

Rajeev Shukla vs State Of U.P. on 6 July, 2010

Allahabad High Court
Rajeev Shukla vs State Of U.P. on 6 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23127 of 2008

Petitioner :- Rajeev Shukla
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh C. Srivastava,Rajeev Mishra,Ramesh
Chandra Pathak
Respondent Counsel :- Govt. Advocate,G.S.Hajela

Hon'ble Arvind Kumar Tripathi,J.

Rejoinder affidavit filed today is taken on record.

List revised.

Learned counsel for the C.B.I. contended that the charge sheet has already
been submitted. He prays for and is allowed a weeks’ time for filing
supplementary counter affidavit.

List after a week before the Appropriate Court.

Order Date :- 6.7.2010
Rk