Allahabad High Court
Savio Da Rocha Lobo vs State Of U.P. on 9 July, 2010
Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9153 of 2010 Petitioner :- Savio Da Rocha Lobo Respondent :- State Of U.P. Petitioner Counsel :- Lav Srivastava,V.P. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Amreshwar Pratap Sahi,J.
Heard Sri S.J. Aristotle, Advocate holding brief of Sri B.P.
Srivastava, learned Senior Counsel, for the applicant and
learned A.G.A. for the State.
Learned A.G.A. prays for and is granted 10 days time to file
a response to this third bail application.
Learned counsel for the applicant prays for and is granted a
week time thereafter to file a reply to the same.
The matter shall be listed on 30.07.2010.
Order Date :- 9.7.2010
Akv