Patna High Court – Orders
Ram Ayodhya Singh vs State Of Bihar on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9414 of 2009
RAM AYODHYA SINGH
Versus
STATE OF BIHAR
-----------
2. 7.9.2010 It has been submitted that the petitioner has not
committed any offence by keeping the official records in his house
since there is no allegation of cheating anyone or committing any
forgery in the said documents.
Call for the carbon copy of the case diary of Bodh
Gaya P.S.case No.58 of 2008 from the Court of the Chief Judicial
Magistrate, Gaya, so as to reach this court within three weeks and
put up on its receipt.
( Anjana Prakash, J. )
Narendra/