Allahabad High Court High Court

Ravi Kant Yadav @ Kallu vs State Of U.P. on 9 August, 2010

Allahabad High Court
Ravi Kant Yadav @ Kallu vs State Of U.P. on 9 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20952 of 2010

Petitioner :- Ravi Kant Yadav @ Kallu

Respondent :- State Of U.P.

Petitioner Counsel :- Manish Tiwary,Anurag ShukIa,K.B. Dixit
Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

Learned A.G.A. is granted 3 weeks’ time to file counter affidavit.
Rejoinder affidavit, if any, be filed within one week thereafter.

List thereafter.

Order Date :- 9.8.2010
Masarrat