Allahabad High Court High Court

Vikram vs State Of U.P. on 7 January, 2010

Allahabad High Court
Vikram vs State Of U.P. on 7 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4799 of 2009

Petitioner :- Vikram
Respondent :- State Of U.P.
Petitioner Counsel :- Vivek Kr. Singh,Ajay Kr.
Singh,B.S.Khokher,I.K.Chaturvedi
Respondent Counsel :- Govt. Advocate,A.K. Maurya

Hon'ble Surendra Singh,J.

Learned counsel for the applicant has filed supplementary affidavit while
counter affidavit has also been filed by the learned counsel for the
complainant today. Both are taken on record.

As prayed by the learned counsel for the parties, list this case in the next
cause list.

In the meantime, learned counsel for the applicant may seek instruction
regarding the progress/ status of the trial.

Order Date :- 7.1.2010
SFH