Allahabad High Court
Rajesh Tyagi vs State Of U.P. Throu C.B.I. on 20 July, 2010
Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10903 of 2009 Petitioner :- Rajesh Tyagi Respondent :- State Of U.P. Throu C.B.I. Petitioner Counsel :- Satish Kumar Tyagi Respondent Counsel :- G.S. Hajela Hon'ble Arvind Kumar Tripathi,J.
Supplementary counter affidavit filed on behalf of CB.I. is taken on record.
Learned counsel for the applicant prays for and is allowed two weeks’ time to
file supplementary rejoinder affidavit.
List immediately after expiry of the aforesaid period before the Appropriate
Court.
Order Date :- 20.7.2010
Rk