Patna High Court – Orders
Lilawati Kumari vs State Of Bihar on 20 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr. Misc. No.34842 of 2010 LILAWATI KUMARI Versus STATE OF BIHAR -----------
2/ 20.12.2010 Prayer is sought to hear the case on
preference basis as petitioner is a minor, juvenile. Her
age requires to be assessed by the Court below where
his case is pending. Thereafter, only prayer for proper
remedy can be made before the Juvenile Justice
Board.
Finding the case not maintainable, the
application is rejected.
Shail ( Mandhata Singh, J.)