Patna High Court – Orders
Dinesh Yadav &Amp; Ors vs The State Of Bihar on 15 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17738 of 2010
DINESH YADAV & ORS .
Versus
THE STATE OF BIHAR .
-----------
02/ 15/6/2010 At the outset learned counsel for the
petitioners submits that the petitioners are juvenile.
Without going into the merits of the matter
the application is disposed with the observation that
the petitioners may seek remedy under the Juvenile
Justice (Care and Protection of Children) Act.
KC ( Navin Sinha, J.)