1996 INSC 0463 SUPREME COURT OF INDIA Kalinath Munda Vs. State of Bihar Crl.A.No.554 of 1986 (M.M.Punchhi and Sujata V.Manohar JJ.) 12.03.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant was boy of fourteen years at time of commission of offence. Appellant contended that he could only be tried in a Children's Court. Question of being tried in Children Court was raised only before High Court and not before Court of Session. Supreme Court set aside appeal as it was not possible to raise such question at such later stage.