Allahabad High Court High Court

Seetu vs State Of U.P. on 18 June, 2010

Allahabad High Court
Seetu vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15369 of 2010
Petitioner :- Seetu

Respondent :- State Of U.P.

Petitioner Counsel :- Amit Daga
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Learned A.G.A. prays for and is granted ten days time to file counter
affidavit.

Put up on 07.07.2010 as fresh.

Order Date :- 18.6.2010
RPD