High Court Patna High Court - Orders

Chandra Shekhar Rai &Amp; Ors vs State Of Bihar on 24 January, 2011

Patna High Court – Orders
Chandra Shekhar Rai &Amp; Ors vs State Of Bihar on 24 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.1172 of 2008
                          CHANDRA SHEKHAR RAI & ORS
                                    Versus
                                STATE OF BIHAR
                                 -----------

6. 24.01.2011. By order dated 30.7.2010 the case of

appellants Pulice Rai, Maheshwari Prasad

Singh alias Maheshwari Singh and Lakshman Rai

were referred to Juvenile Justice Board,

Banka for deciding their case of juvenility

since an I.A.No.2632 of 2009 has been filed

in their behalf. The Juvenile Justice Board,

Banka has enquired into the matter and has

decided the juvenility of these appellants by

order dated 21.12.2010. The decision of the

Juvenile Justice Board has been sent to this

court which is at flag-T. According to this

report all three appellants are juvenile.

Let this report be kept on record for

consideration at the time of final hearing of

the appeal.




                                     ( Mridula Mishra,J. )



  B.Kr.                              ( Dharnidhar Jha,J.)