Allahabad High Court
Shah Mohammad vs State Of U.P. on 5 July, 2010
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16692 of 2010 Petitioner :- Shah Mohammad Respondent :- State Of U.P. Petitioner Counsel :- Mohd. Monis Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Learned AGA prays for and is granted three weeks’ time for filing counter
affidavit.
Rejoinder affidavit may be filed by the applicant within one week thereafter.
List the matter in the second week of August 2010.
Order Date :- 5.7.2010
vinay