Allahabad High Court High Court

Smt.Sapna Soni vs The State Of U.P. on 3 August, 2010

Allahabad High Court
Smt.Sapna Soni vs The State Of U.P. on 3 August, 2010
Court No. - 18

Case :- BAIL No. - 5819 of 2010

Petitioner :- Smt.Sapna Soni
Respondent :- The State Of U.P.
Petitioner Counsel :- Vishnu Dev Shukla
Respondent Counsel :- Govt.Advocate

Hon'ble S.N.H. Zaidi,J.

Vakalatnama filed on behalf of the complainant, counter affidavit
filed on behalf of the State and Rejoinder affidavit filed on behalf
of the applicant are taken on record.

Learned A.G.A. prays for and is allowed two days’ time for filing
call details.

List on 5.8.2010.

Order Date :- 3.8.2010
Muk