High Court Patna High Court - Orders

Sahjamal vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Sahjamal vs The State Of Bihar on 5 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.42679 of 2010
                                      SAHJAMAL
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

2 5.4.2011 Heard learned counsel for the parties.

Allegation of torture for demand of

dowry is denied on the ground of no marriage

could be taken for relief to the petitioner but

his age 16 years means a juvenile needs his age

assessed by the Court where the case is pending

including the court of Chief Judicial

Magistrate, Kishanganj in Complaint Case No.

248C/2009 and then only to pray for appropriate

relief from the Juvenile Justice Board.

This application stands disposed of with

the aforesaid observation.

AI                                                     ( Mandhata Singh, J.)