High Court Patna High Court - Orders

Rakesh Yadav vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Rakesh Yadav vs The State Of Bihar on 29 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CRIMINAL APPEAL (DB) NO.721 OF 2011
            RAKESH YADAV SON OF SACHIDANAND YADAV @ SACHIDA, R/O
            VILLAGE- BRINDAWAN P.S. & DISTRICT- LAKHISARAI
                                       VERSUS
                                 THE STATE OF BIHAR
                            ----------------------------------

4 29/09/2011 This case has been placed for consideration

of prayer for bail of the appellant after receipt of the

lower court records as well as for consideration of

prayer made in I. A. No. 1986 of 2011 through which

the appellant claims himself to be a juvenile.

Learned counsel for the appellant submitted

that the appellant was juvenile on the date of

occurrence i.e. 7.6.1994 because his date of birth is

3rd May, 1977 which is apparent from the

Matriculation certificate issued by the Bihar School

Examination Board.

The occurrence is of 7.6.1994 and the

matriculation certificate has come in existence

thereafter.

Learned APP has drawn attention of this

Court towards the own narration of the appellant

regarding his age before the trial court when his

statement under section 313 Cr.P.C. was recorded on

10.7.2003 and on that date he himself claimed his age

to be 29 years.

These contrasts need to be verified by the

Juvenile Justice Board, Lakhisarai.
2

Considering the aforesaid submissions, we

direct the Juvenile Justice Board, Lakhisarai to hold

an inquiry as to whether the appellant Rakesh Yadav-

a convict of Sessions Trial No.212 of 1996 relating to

G. R. No. 475 1994, convicted by the learned

Additional Sessions Judge, F.T.C. No. IVth, Lakhisarai

on 31.5.2011 was juvenile on the date of occurrence

or not. The inquiry report must be submitted to this

Court preferably within four months from the date of

receipt/production of a copy of this order.

Put up this case under the same heading

after receipt of the report.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin