Patna High Court – Orders
Ridhu Kumar @ Rakesh Kumar vs The State Of Bihar on 31 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27277 of 2010
RIDHU KUMAR @ RAKESH KUMAR son of Balgovind Yadav @ Balgovind
Singh-----------Petitioner.
Versus
THE STATE OF BIHAR .
-----------
2. 31.8.2010 Heard learned counsel for the petitioner and the State.
Petitioner is said a minor/juvenile needs his age assessed
by the court where the case is pending and thereafter to pray for
appropriate relief from Juvenile Justice Board.
This petition is dismissed as not maintainable.
( Mandhata Singh, J.)
Sudip