Allahabad High Court
Ravish Singh vs State Of U.P. on 22 January, 2010
Court No. - 41 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35794 of 2009 Petitioner :- Ravish Singh Respondent :- State Of U.P. Petitioner Counsel :- Indrasen Singh Tomar Respondent Counsel :- Govt Advocate Hon'ble Naheed Ara Moonis,J.
Learned AGA prays for and is granted three weeks time to file a counter
affidavit. Learned counsel for the applicant wil have another one week to file
rejoinder affidavit.
Let this case be listed in the week commencing 22nd February 2010.
Order Date :- 22.1.2010
Naim