Allahabad High Court
Rajesh Tiwari vs State Of U.P. on 9 July, 2010
Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10944 of 2010 Petitioner :- Rajesh Tiwari Respondent :- State Of U.P. Petitioner Counsel :- Awadhesh Kumar Sharma,H.P.Shukla Respondent Counsel :- Govt Advocate Hon'ble Amreshwar Pratap Sahi,J.
A supplementary affidavit has been filed by learned counsel
for the applicant indicating that apart from the cases
indicated in the gang chart, there are large number of cases
about which explanation has been given.
Learned A.G.A. may obtain instructions on the said
supplementary affidavit within 10 days.
List immediately after 10 days before the appropriate Bench
and the matter shall not be treated as an assigned matter.
Order Date :- 9.7.2010
Akv