High Court Patna High Court - Orders

Rajesh Mishra vs The State Of Bihar on 9 August, 2011

Patna High Court – Orders
Rajesh Mishra vs The State Of Bihar on 9 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.207 of 2011
                     Rajesh Mishra son of Baliram Mishra,
                     resident of village- Hasanpur, P. S. Kotwa,
                     Distt.- Motihari.
                                                     ... Petitioner.
                                                Versus
                    1. The State Of Bihar
                    2. Smt. Paspati Devi w/o Harish Chandra
                       Prasad Yadav, resident of village Konhwa,
                       P. S. Kotwa, District- East Champaran.

                                                    .... Opposite parties.
                                                             -----------

3. 09.08.2011 The accused-petitioner has preferred

this revision application against the order

dated 11.1.2011 passed by learned Sessions

Judge, East Champaran, Motihari in Cr. Revision

No. 192 of 2010 by which the order dated 15th

June 2010 passed by learned Juvenile Justice

Board, Motihari in Case No. 560 of 2010 arising

out of Kotwa P. S. Case No. 12 of 2010 under

Section 302/34 I.P.C., has been set aside.

The informant lodged an FIR on

1.2.2010 stating therein that on 30.01.2010,

her son Manoj Kumar had gone to play Cricket

and during the game scuffle took place between

the petitioner and Manoj. In the meantime, one

Dukhi Singh along with Surendra Mishra went

there and enquired about the scuffle, hearing

the reason Dukhi Singh caught hold Manoj and

the petitioner assaulted Manoj on his head.
2

Manoj was taken to the hospital but he

succumbed to injuries. After investigation

charge-sheet was submitted against the

petitioner under Section 302 I.P.C.. During

trial a petition was filed before Juvenile

Justice Board to declare the petitioner as

Juvenile. After holding enquiry, the Juvenile

Justice Board declared the petitioner as

Juvenile. The informant filed Cr. Revision No.

192 of 2010 in the Court of learned Sessions

Judge. After hearing learned counsel for the

parties, he has been pleased to set aside the

order dated 15.6.2010 passed by learned

Juvenile Justice Board and the Juvenile Justice

Board has been directed to pass a fresh order

with respect to juvenility of the accused-

petitioner after giving an opportunity to the

informant/prosecution to lead evidence.

Learned counsel for the petitioner

has submitted that admittedly the date of

occurrence is 30.1.2010. According to first

attended original admission register of the

school and the school leaving certificate, the

date of birth of the petitioner is 5.1.1995.

The informant/opposite party no. 2 has filed

objection on 18.5.2010 to the petition filed by
3

the petitioner for declaration of his

juvenility. The informant-opposite party no.2

has disputed the age of the petitioner and

sought time to produce her evidence in support

of her contention, but in spite of several

adjournments, no oral or documentary evidence

was adduced or produced. After enquiry the

petitioner was declared a juvenile under the

provision laid down in the Juvenile Justice

(Care and Protection of Children ) Act, 2000

and Rules.

            He     has     further       submitted          that     it

appears     from    the    impugned          order    itself       that

accused petitioner in his petition has taken a

plea that on the date of occurrence he was

below 18 years of age. His date of birth is

5.1.1995 and as such on the date of occurrence

he was 15 years of age. Accoding to the

informant, the date of birth of accused-

petitioner is 25.10.1992 in the school

admission register of Hasanpur Primary School

and the Juvenile Justice Board did not take

pain to get the accused examined by Medical

Board.

He has also contended that admittedly

the occurrence is 30.1.2010. Even if the date
4

of birth given by the informant as 25.10.1992

is taken to be true, even then the petitioner

is a juvenile. He has further submitted that

the report of the medical board is not at all

required in view of the provisions made in the

Juvenile Justice (Care and Protection of

Children) Rules, 2007.

Learned counsel for opposite party

no. 2 has submitted that the impugned order has

been passed after hearing both the parties and

it does not require any interference, but he

could not controvert the contention of the

petitioner that even if according to the

informant the date of birth of the petitioner

is 25.10.1992, even then the petitioner is a

juvenile.

After hearing learned counsel for

both the parties and on perusal of the material

on record it appears that date of occurrence is

30.1.2010. The date of birth of the petitioner

according to school certificate is 5.1.1995.

According to the informant, the date of birth

of the petitioner mentioned in the admission

register of Hasanpur Primary School is

25.10.1992. In that view of the matter also, on

the date of occurrence the age of the
5

petitioner is below 18 years. According to Rule

12(3) (a) of the Juvenile Justice (Care and

Protection of Children) Rules, 2007, the date

of birth mentioned in the matriculation or

equivalent certificate or the date of birth

certificate from the school first attended, and

in absence thereof the birth certificate given

by a corporation or a municipal authority or a

panchayat has to be accepted and in absence of

all the three, the medical opinion will be

sought from a duly constituted medical board.

More or less the same provision is under Rule

22 of Bihar Juvenile Justice (Care and

Protection of Children) Rules, 2003.

Accordingly to Rule 22(5) of Bihar Juvenile

Justice (Care and Protection of Children)

Rules, 2003, the medical opinion regarding the

age will be taken only in absence of; (i) a

birth certificate given by a corporation or a

municipal authority; or (ii) a date of birth

certificate from the school first attended; or

(iii) matriculation or equivalent certificate,

if available. It appears from the order dated

15.6.2010 passed by learned Juvenile Justice

Board that informant had filed objection dated

18.5.2010 regarding the age of the accused but
6

even after having being given sufficient time,

no document was filed on behalf of the

informant. After considering the materials on

record, learned Juvenile Justice Board has held

that the age of the petitioner was less than 18

years on the date of occurrence and as such he

was declared a juvenile.

Considering the facts and

circumstances stated above, in my opinion, the

impugned order passed by learned Sessions

Judge, East Champaran Motihari is not fit to be

sustained. The impugned order is set aside.

The order dated 15.6.2010 passed by learned

Juvenile Justice Board, Motihari, is restored.

                     In      the      result,        this        revision

          application is allowed.


Kanchan                           (Amaresh Kumar Lal, J.)