IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.237 of 2009
Nagendra Kumar Ojha @ Mukhiya
Versus
State Of Bihar
-----------
6 11.7.2011 In view of the report received from Principal
Magistrate, Juvenile Justice Board, Sasaram, Rohtas, pursuant to
the order of this Court dated 12.10.2010, the Board has declared
the appellant juvenile on the date of occurrence .In that view of
the matter ,as submitted by Mr. Kanhaiya Prasad Singh, learned
Senior Counsel, the trial of the appellant itself stood vitiated in
view of the provisions of Juvenile Justice (Care and Protection
of Children)Act, 2000.
However, this appeal has already been admitted, let it
be listed for hearing, at the top of the list, day after tomorrow.
Singh ( Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh,J)