IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42679 of 2010
SAHJAMAL
Versus
THE STATE OF BIHAR
-----------
2 5.4.2011 Heard learned counsel for the parties.
Allegation of torture for demand of
dowry is denied on the ground of no marriage
could be taken for relief to the petitioner but
his age 16 years means a juvenile needs his age
assessed by the Court where the case is pending
including the court of Chief Judicial
Magistrate, Kishanganj in Complaint Case No.
248C/2009 and then only to pray for appropriate
relief from the Juvenile Justice Board.
This application stands disposed of with
the aforesaid observation.
AI ( Mandhata Singh, J.)