Allahabad High Court High Court

Ram Chandra vs State Of U.P. on 22 January, 2010

Allahabad High Court
Ram Chandra vs State Of U.P. on 22 January, 2010
Court No. - 20

Case :- BAIL No. - 431 of 2010
Petitioner :- Ram Chandra
Respondent :- State Of U.P.

Petitioner Counsel :- U.S.Lodhi
Respondent Counsel :- GoVt.AdVocate

Hon'ble Ra° Mani Chauhan,J.

Counter affidavit filed by the learned A.G.A. is taken on record.

Learned counsel for the applicant requests for and is allowed one week’s time
to file rejoinder affidavit.

List thereafter.

Order Date :- 22.1.2010
Prajapati