High Court Madras High Court

Toofan Singh vs The Intelligence Officer on 16 September, 2010

Madras High Court
Toofan Singh vs The Intelligence Officer on 16 September, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 16-09-2010

CORAM

THE HONOURABLE MR.JUSTICE T.SUDANTHIRAM

Crl.O.P.No.21482 of 2010

Toofan Singh					.. Petitioner.

Versus

The Intelligence Officer,
Narcotics Control Bureau
South Zone Unit,
Chennai.						.. Respondent.


Prayer:  Petition filed under Section 482 Cr.P.C. seeking to transfer the case to Juvenile Justice Board, Chennai, on the file of the respondent NCB.F.No.48/1/21/2004/NDB-MDS in Criminal Appeal No.8 of 2010, pending before this Honourable Court. 

		For Petitioner:	Mr.S.Radhakrishnan

		For Respondent:	Mr.R.Dhanapal Raj
				Special Public Prosecutor for NCB cases

ORDER

It appears that the petitioner who is an accused, in C.C.No.55 of 2005, on the file of the Special Judge, Additional Special Court, under Narcotic Drugs and Psychotropic Substances Act, 1985, had been convicted, under Section 8(c) r/w 21(c) of Narcotic Drugs and Psychotropic Substances Act, 1985. Aggrieved against the said conviction and sentence, the petitioner had also preferred an appeal before this Court, in Criminal Appeal No.8 of 2010, which is pending.

2. Now the petitioner has filed an application seeking to transfer the case in Criminal appeal No.8 of 2010 to the Juvenile Justice Board, Chennai, on the ground that at the time of arrest the petitioner was only a juvenile. The learned counsel for the petitioner submits that now the petitioner has got the certificate to prove his age and that at the time of trial, as the petitioner did not know either Tamil or English and as he was not aware of the legal provisions relating to juvenile, the records were not placed before the trial Court.

3. Heard the learned Public Prosecutor.

4. As the petitioner had already been convicted by the trial Court and he had also preferred an appeal, in Criminal Appeal No.8 of 2010, the present application to transfer the case to the Juvenile Justice Board, is not maintainable. Hence, this petition is dismissed. It is for the petitioner to seek his remedy in the criminal appeal preferred by him, as per law.

Index:Yes/No					16-09-2010
Internet:Yes/No
csh

To 

The Special Judge, 
Additional Special Court, Chennai.



T.SUDANTHIRAM,J

csh














Crl.O.P.No.21482 of 2010














16-09-2010