Allahabad High Court
Santosh Gaur vs State Of U.P. on 9 July, 2010
Court No. - 22 Case :- BAIL No. - 36 of 2009 Petitioner :- Santosh Gaur Respondent :- State Of U.P. Petitioner Counsel :- M.K. Tewari Respondent Counsel :- Govt.Advocate Hon'ble Satyendra Singh Chauhan,J.
Learned AGA prays for and is granted ten days’ time to file reply to the
supplementary affidavit in which various documents have been annexed and
on the basis of those documents, it has been pleaded that the applicant is
resident of Kanpur Dehat.
List on 23rd July, 2010.
Order Date :- 9.7.2010
RBS/-