Citation : 2013 Latest Caselaw 4818 ALL
Judgement Date : 1 August, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6948 of 2013 Applicant :- Jai Hind Opposite Party :- State Of U.P. Counsel for Applicant :- Ali Hasan,Ishtiyaq Ali Counsel for Opposite Party :- Govt.Advocate Hon'ble Mrs. Jayashree Tiwari,J.
Case called out in the revised list.
Learned counsel for the petitioner-applicant is present.
This is the second bail application moved on behalf of the accused applicant.
Learned A.G.A. prays for and is granted two weeks time to file counter affidavit.
Let counter affidavit be filed within two weeks.
Rejoinder affidavit, if any, may also be filed in the meanwhile.
List immediately after expiry of two weeks.
Order Date :- 1.8.2013
Monika
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!