Allahabad High Court High Court

Vinay Tiwari (As Per Prosecution … vs State Of U.P. on 30 July, 2010

Allahabad High Court
Vinay Tiwari (As Per Prosecution … vs State Of U.P. on 30 July, 2010
Court No. - 18

Case :- BAIL No. - 5768 of 2010

Petitioner :- Vinay Tiwari (As Per Prosecution Vinay Tewari @ Tyagi)
Respondent :- State Of U.P.
Petitioner Counsel :- Vaibhav Kalia
Respondent Counsel :- Govt.Advocate

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

Short counter-affidavit filed on behalf of the State and memo of appearance
on behalf of the Special Counsel for the State of U.P. filed by Shri Abhishek
Ranjan in Court are taken on record.

Learned counsel for the applicant prays for and is allowed time to file
rejoinder-affidavit.

List after two weeks along with Crl. Misc. Case Nos.4135 (B) of 2010, 3644
(B) of 2010, 3643 (B) of 2010 and 2215 (B) of 2010.

Whenever the case is next listed, the name of Shri Abhishek Ranjan be
printed in the cause list as counsel for the opposite party.

Order Date :- 30.7.2010
ank