IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.790 of 2008
Ashutosh Mishra @ Ashutosh Kumar Pandey
Versus
State Of Bihar
-----------
6. 4.7.2011 I.A.No. 173 of 2011
On the present interlocutory application being
filed, by order dated 11.3.2011, the Juvenile Justice Board,
Buxar, was directed to hold an inquiry on the plea of juvenility
of the appellant and submit a report. That report is appearing at
Flag ‘B’ indicating that the Ashutosh Mishra alias Ashutosh
Kumar Pandey was a juvenile on the date of occurrence. The
appellant is already on bail.
As regards the impact of the report, the same shall
be considered at the time of final hearing of the present appeal.
Kanth ( Dharnidhar Jha, J.)