Allahabad High Court High Court

Ram Bhajan vs State Of U.P. on 6 July, 2010

Allahabad High Court
Ram Bhajan vs State Of U.P. on 6 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16960 of 2010

Petitioner :- Ram Bhajan
Respondent :- State Of U.P.
Petitioner Counsel :- N.C. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Sri Swetashwa Agarwal, 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 :- 6.7.2010
Masarrat