Allahabad High Court
Tejindra vs State Of U.P. on 4 January, 2010
Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20585 of 2009 Petitioner :- Tejindra Respondent :- State Of U.P. Petitioner Counsel :- H.C. Mishra Respondent Counsel :- Govt. Advocate,Anoop Trivedi Hon'ble Vinod Prasad,J.
Sri Anoop Trivedi, learned counsel for the complainant has filed counter
affidavit, the same is taken on record.
Learned counsel for the applicant is allowed two weeks time to file rejoinder
affidavit.
List this case on 29th January 2010.
Order Date :- 4.1.2010
Rk