IN THE HIGH COURT OF JUDICATURE AT PATNA
CR WJC No 483 of 2011
Kamta Mahto @ Kamta Singh @ Kamta Chaudhary
Versus
The State Of Bihar & Ors
-----------
5 10.08.2011 The case has been listed under the heading To Be
Mentioned for a typographical correction. At page-8 of the order,
there is a reference to Section 2 (h) of the Juvenile Justice (Care and
Protection of Children) Act of 2000 and Section 2 (h) has been
quoted. This is a typographical error inasmuch as it should have
been Section 2 (k) and the quotation had to be of Section 2 (k)
which is as under :
“(k) “Juvenile” or “child” means a person
who has not completed eighteenth year of
age;”
What has been typed is Section 2 (h) of the Juvenile
Justice Act, 1986 by mistake. Let the order be read correctly.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)