Allahabad High Court
Suresh Saini vs State Of U.P. on 3 February, 2010
Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33757 of 2009 Petitioner :- Suresh Saini Respondent :- State Of U.P. Petitioner Counsel :- S.S.Tripathi,A.P.Tewari Respondent Counsel :- Govt Advocate Hon'ble Surendra Singh,J.
Learned AGA prays for and is granted two weeks’ time to file counter
affidavit. One week thereafter to file rejoinder affidavit.
List this case immediately thereafter before the regular Bench.
Order Date :- 3.2.2010
SFH