IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42074 of 2010
JAI RAM SINGH @ TINKU SINGH
Versus
STATE OF BIHAR
-----------
2/ 15.3.2011 Heard.
The allegation against the petitioner is that he had filed a
completely wrong and false case by imputing maliciously wrong
allegation.
The contention of the petitioner is that he had filed a
protest petition and the police had wrongly reported the prosecution
false.
In the facts and circumstances, let petitioner Jai Ram
Singh alias Tinku Singh be released on bail on furnishing bail bond
of Rs.10000/(ten thousand) with two sureties of the like amount
each to the satisfaction of C.J.M. Rohtas at Sasaram in Sasaram
(Darigaon) P.S. Case no. 653 of 2010.
Anil/ ( Dharnidhar Jha, J.)