High Court Patna High Court - Orders

Dharma Raj Paswan @ Dharma Raj … vs The State Of Bihar on 24 September, 2010

Patna High Court – Orders
Dharma Raj Paswan @ Dharma Raj … vs The State Of Bihar on 24 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.559 of 2009
                   DHARMA RAJ PASWAN @ DHARMA RAJ KUMAR & ORS
                                             Versus
                                    THE STATE OF BIHAR
                                          -----------

04. 24.09.2010 I. A. No. 1754 of 2010

The appellant, Chandan Paswan @ Chandan

Kumar has renewed his prayer for bail this time,

taking plea of juvenility.

It has been stated in para 9 of the petition

that on the alleged date of occurrence, i.e., on

15.03.2006, the appellant was a minor, as his date of

birth being 19.02.1989.

This plea has been taken by the appellant for

the first time, as such an enquiry is essential under

the provisions of Juvenile Justice (Care and

Protection) Act. Accordingly, the Juvenile Justice

Board, Gaya is directed to conduct an enquiry,

following all procedures provided under the Act and

sent a report to this Court within two months from

today.

( Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM