IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.242 of 2010
Kunal Kumar @ Kunal Singh son of Rajindar
Singh, resident of village- Parwalpur, Police
Station- Parwalpur, District- Nalanda.
... petitioner.
Versus
1. State Of Bihar
2. Parshuram Sharma son of Shri Vishwachand
Sharma, resident of village- Rukhai, Police
Station- Chandi, District- Nalanda.
.. opposite Parties.
-----------
2. 23.09.2011 The accused- petitioner has preferred
this revision application against the order
dated 15.12.2009 passed by the learned Juvenile
Justice Board, Nalanda at Biharsharif in J. J.
B. No. 13 of 2008 arising out of Parwalpur P.
S. Case No. 331 of 2007 by which the leaned
Juvenile Justice Board has found sufficient
material for amending the charge for the
offence punishable under Section 304 B I.P.C.
and the petitioner has been directed to be
present on the next date for explaining
accusation.
Heard Mr. Zeyaul Hoda, learned
counsel for the petitioner and Dr. Rabindra
Kuamr, learned A.P.P. for the State.
It appears from the impugned order
that a petition dated 13.10.2009 was filed on
behalf of the prosecution stating inter alia
that there is material for framing of charge
2
under Section 304 B I.P.C. and the accused-
petitioner has also filed his reply dated
6.11.2009. After hearing both the parties,
learned Juvenile Justice Board has found that
there is material for framing of charge under
Section 304 B I.P.C.. Charge can be altered at
any time.
Considering the facts and
circumstances, I do not find any ground to
interfere with the impugned order. This
petition is dismissed.
Kanchan (Amaresh Kumar Lal, J.)