IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 245 of 2010
Munna Rai @ Satrughan Rai Appellant
Versus
The State of Jharkhand Respondent
---
CORAM: The Hon'ble Mr. Justice R.K. Merathia
The Hon'ble Mr. Justice R.R. Prasad
For the Appellant: Mr. B.P. Tetarbe, Advocate
For the State: APP
For the Informant: Mr. N.K. Jaiswal, Advocate
---
I.A. No. 1403/2010
7.25.04.2011
It is submitted that the appellant was juvenile at the time
of commission of the alleged offence on 12.05.2000.
Counsel for the State has refuted this position.
In the circumstances, let inquiry be conducted regarding
the age of the appellant at the time of alleged occurrence.
Accordingly, the matter is referred to the Chief Judicial Magistrate,
Ranchi for holding such inquiry and sending the report.
Put up after three weeks awaiting inquiry report.
(R.K. Merathia, J)
(R.R. Prasad, J)
Ranjeet/