Bombay High Court High Court

Jagdish @ Sagar Hari Choudhary vs State Of Maharashtra on 2 September, 2011

Bombay High Court
Jagdish @ Sagar Hari Choudhary vs State Of Maharashtra on 2 September, 2011
Bench: A.M. Khanwilkar, P. D. Kode
                                                                              
                                              1                      WP :1642.2010




                                                      
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CRIMINAL APPELLATE JURISDICTION
                     WRIT PETITION NO. 1642 OF 2010




                                                     
    Jagdish @ Sagar Hari Choudhary             ...               Petitioner




                                        
           Vs.

    State of Maharashtra
                         ig                    ...               Respondent

Mr. Vijay Hiremath i/by Ms. Rebecca Gonsalvez for petitioner.
P.S. Hingorani, APP for respondent-State.



                  Coram :   A.M. Khanwilkar, &
      


                             P.D. Kode, JJ
   



                  Date    :  2nd September 2011

    PC :





1. By consent, taken up for hearing forthwith.

2. This petition filed under Article 226 of Constitution of

India seeks to challenge the order passed by the 1st Ad-hoc

Additional Sessions Court, Greater Mumbai, at Mumbai dated 4th

April 2009 in Miscellaneous Application No.58 of 2009 in Sessions

Case No.91 of 1998. The petition is also seeking directions

against the Sessions Court to reconsider the petitioner’s claim of

::: Downloaded on – 09/06/2013 17:41:26 :::

2 WP :1642.2010

juvenility based on school leaving certificate, which is annexed as

Exhibit “E” to this petition.

3. It is not in dispute that the petitioner had filed formal

application before the Sessions Court to extend him the benefit

of the provisions of Juvenile Justice (Care and Protection of

Children) Act 2000. That application has been rejected by the

Sessions Court vide impugned judgment and order dated 4th

April 2009. In the said order, it is clearly mentioned that the

petitioner had not filed any document to indicate his birth date.

The Sessions Court then proceeded to refer to the documents,

which were already on record at the time of trial of the criminal

case against the petitioner. The record included ossification test,

dated 19th August 1997, which mentioned the age of the

petitioner as between 21 to 22 years on the date of examination.

In that view of the matter, the Sessions Court proceeded to hold

that the petitioner was not below the age of 18 years, on the

date of offence. For which reason, the relief claimed in the

application was devoid of merits.

::: Downloaded on – 09/06/2013 17:41:26 :::

3 WP :1642.2010

4. In this petition, the petitioner has now relied on birth

certificate Exhibit “E” issued by Prathamik Vidyalaya, Shahapur.

The petitioner claims that the said school is government school

and therefore, the birth date mentioned in the said certificate

ought to prevail in the light of express provision in Rules 12(3)

(a) of the Juvenile Justice (Care and Protection of Children)

Rules 2007. It is further submitted that assuming that the said

certificate were to be discarded, even then, the Sessions Court

committed manifest error in proceeding to answer the matter in

issue on the basis of ossification test report dated 19th August

1997. In that event, the Court was obliged to seek medical

opinion of the duly constituted medical board, which is

competent to declare the age of juvenile or child, by virtue of

Rule 12(3)(b) of the Rules of 2007.

5. As aforesaid, the Sessions Court while disposing the

application filed by the petitioner has proceeded on the basis of

the documents, which were part of record in Sessions Case No.91

of 1998 i.e. ossification test report dated 19th August 1997 given

by the Police Surgeon. No fault can be found with the approach

::: Downloaded on – 09/06/2013 17:41:26 :::

4 WP :1642.2010

of the Sessions Court, if the applicant had failed to produce any

document in support of his date of birth, but in that situation,

the Court was obliged to proceed in the matter, as per the

procedure prescribed under Rule 12(3)(b). That procedure

admittedly has not been followed in the present case.

6.

The mandate of Rule 12 is that in such a situation the

Court has to seek medical opinion of duly constituted medical

board, which can assess the age of the juvenile or child. In the

circumstances, without examining the other issues raised by the

petitioner, in the present petition, we are inclined to set aside

the impugned order passed by the Sessions Court and instead

restore the Miscellaneous Application No.58 of 2009 to its’

original number on the file of the Sessions Court for being

decided afresh on its own merits, in accordance with law.

7. Needless to observe that the Sessions Court would give

one more opportunity to the petitioner/applicant before it to

produce the birth certificate Exhibit “E” to this petition and

after due enquiry, if it is convinced about the genuineness and

authenticity thereof may proceed to pronounce on the basis of

::: Downloaded on – 09/06/2013 17:41:26 :::

5 WP :1642.2010

that certificate. However, if the birth certificate produced by the

petitioner is unacceptable for some tangible reason, it would be

open to the court to then take recourse to the procedure under

Rule 12(3)(b) of the Rules of 2007 by seeking opinion of the duly

constituted medical board, which will declare the age of the

petitioner. On receipt of such report, it will be open to the

Court to proceed with the matter by giving an opportunity to

the petitioner as well as the prosecution and pass final order as

may be advised. This, however, be done expeditiously. It will be

open to the Court to consider whether personal production of

the petitioner is necessary before the Court for answering the

matter in issue. All questions are left open.

8. In view of the above, R. and P. be returned to the Sessions

Court forthwith.

9. The petition succeeds on the above terms. Nothing

survives in the companion application and the same is also

disposed off.

    (P.D. Kode, J.)                                     ( A.M. Khanwilkar, J.)



                                                     ::: Downloaded on - 09/06/2013 17:41:26 :::